Allahabad High Court High Court

Guddu @ Jitendra Pandey vs State Of U.P. on 16 July, 2010

Allahabad High Court
Guddu @ Jitendra Pandey vs State Of U.P. on 16 July, 2010
Court No. - 28

Case :- BAIL No. - 8577 of 2009

Petitioner :- Guddu @ Jitendra Pandey
Respondent :- State Of U.P.
Petitioner Counsel :- S.P.Upadhyay
Respondent Counsel :- Govt.Advocate

Hon'ble Shri Kant Tripathi,J.

Heard the learned counsel for the applicant and the learned AGA and perused
the record.

The learned counsel for the applicant submitted that petty amount of Rs.
5,000/- is involved in this case. It was next submitted that the applicant has
been falsely implicated by the complainant due to enmity. The applicant is in
jail from 30.8.2009 and the trial has not yet concluded.

There does not appear to be any reasonable ground to believe that the
applicant will tamper with the witnesses or abscond if released on bail.

Keeping in view the nature of offence and evidence, complicity of the
accused, the severity of punishment and submissions of the learned counsel
for the applicant and the learned AGA, I am of the view that the applicant has
made out a case for bail.

Let the applicant Guddu alias Jitendra Pandey involved in the case crime
no.841 of 2009, under sections 419, 420, 468, 471 IPC, police station Kotwali
Akbarpur, district Ambedkar Nagar, be released on bail on his furnishing a
personal bond and two sureties each in the like amount to the satisfaction of
the CJM concerned.

Order Date :- 16.7.2010
RKSh