Court No. - 52 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 6611 of 2009 Petitioner :- Kushagra Kumar Respondent :- State Of U.P. Petitioner Counsel :- I.M. Khan Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
List revised. No one is present to press the present bail application.
Learned A.G.A. filed counter affidavit is taken on record.
Heard learned A.G.A. and oerused the record.
The present second bail application has been filed in Case Crime
No. 577 of 2007 under Sections 409, 467, 468, 420, 489Kha/489
Ga I.P.C., P.S. Incholi, District Meerut. The first bail application
was rejected on 16.9.2008 by Hon’ble S.N.H.Zaidi,J.
As per prosecution case, there was misappropriation of amount of
Rs.25,43,400/- (Rs. Twenty five lac forty three thousand and four
hundred) of bank in which applicant was Head Cashier. The
ground is that the entire game was played by Branch Manager
V.K.Singhal and Assistant Manager Brij Kishor with the help of
Ajitabh Jain @ Rinku. The Strong Room was not to be opened by
the applicant alone which was opened jointly by the applicant and
Assistant Manager. The applicant was falsely implicated in the
present case.
Learned A.G.A. submitted that there was no reason for false
implication. Considering the amount of misappropriation, it is not
a fit case for bail.
In the second bail application there is no new ground. The first bail
application has already been rejected. Accordingly, the present bail
application in Case Crime No. 577 of 2007 under Sections 409,
467, 468, 420, 489Kha/489 Ga I.P.C., P.S. Incholi, District Meerut
is hereby rejected.
However, trial Court is expected to conclude the trial as
expeditiously as possible, without unreasonable delay and
unnecessary adjournment.
Office to communicate this order to the Court concerned.
Order Date :- 9.7.2010
S.A.A.Rizvi