Allahabad High Court High Court

Jitendra Singh vs State Of U.P. on 25 June, 2010

Allahabad High Court
Jitendra Singh vs State Of U.P. on 25 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15987 of 2010

Petitioner :- Jitendra Singh
Respondent :- State Of U.P.
Petitioner Counsel :- P.K. Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant and learned A.G.A. for the
State and perused the record.

Learned counsel for the applicant contended that applicant was
known to informant family members. However, firstly, First
Information Report was lodged under Section 356 I.P.C.,
subsequently, after the statement, it was converted under section
392, 411 I.P.C. Recovery of one golden chain was shown, which
belongs to the mother of the applicant. As per allegations, F.I.R.
was lodged on 30.4.2010 at 08.15 A.M..However, the Medical
Report is dated 01.5.2010 at 11 A.M. at the Primary Health Centre.
It appears no such incident took place and applicant was falsely
implicated. There is no criminal history of the applicant. However,
he is in jail since 01.5.2010.

In this view of the matter, without expressing any opinion on
merits of the case, let the applicant namely, Jitendra Singh be
released on bail in Case Crime No. 72 of 2010, under Sections 392
and 411 I.P.C., P.S. Achhalda District Auraiya on his furnishing a
personal bond with two sureties each in the like amount to the
satisfaction of the Court concerned.

Order Date :- 25.6.2010
S.A.A.Rizvi