Court No. - 29 Case :- BAIL No. - 5842 of 2010 Petitioner :- Dinesh Kumar Mishra Respondent :- State Of U.P. Petitioner Counsel :- Nagandra Kumar Dwivedi Respondent Counsel :- Govt.Advocate Hon'ble Ashwani Kumar Singh,J.
Heard learned counsel for the applicant, learned A.G.A. and
perused the entire record of the case.
The submission of learned counsel for the applicant is that the
allegations so levelled against accused applicant are false and
concocted. It is further submitted that accused applicant is
innocent and has falsely been implicated in the present case. Per
contra, learned State counsel submits that the applicant got sale
deed executed in his favour from an insane person. Learned
counsel for the applicant contends that the matter is of civil
dispute. The accused applicant is in jail since 12.7.2010, as
averred in para 11 of the bail application, which is admitted by
the State.
Considering the overall aspects of the matter, I hereby provide
that the applicant be released on bail in Case Crime No.C-
18/2006, under Sections 419, 420, 467, 468, 471 IPC, P.S.
Kotwali Colonelganj, District Gonda, on his filing a personal bond
and two sureties each in the like amount to the satisfaction of the
court concerned/remand Magistrate.
Order Date :- 4.8.2010
A