Allahabad High Court High Court

Matai vs The State Of U.P. on 18 January, 2010

Allahabad High Court
Matai vs The State Of U.P. on 18 January, 2010
Court No. - 8

Case :- BAIL No. - 294 of 2010

Petitioner :- Matai
Respondent :- The State Of U.P.
Petitioner Counsel :- Amrendra Singh
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the applicant, the learned Additional
Government Advocate and perused the F.I.R. and other relevant
papers on the record.

The submission of the learned counsel for the applicant is that the
accused applicant is not named in the first information report and
during investigation it was found that his photograph was affixed
on the loan application of one co-accused Ramadal, who is
named in the first information report. Loan was sanctioned in the
name of co-accused Ramadal under Kisan Credit Card Scheme.
It is submitted that the applicant is an old person aged about 70
years and is in jail since 21.10.2009. It is also submitted that the
offences so levelled against the accused-applicant are triable by
Magistrate and the applicant has no previous criminal history as
averred in para 16 of the application.

Considering the facts and circumstance of the case, I direct that
the applicant be released on bail in case Crime No.637/2009 u/s
467/468/419/420 IPC P.S. Khairi Ghat District Bahraich 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 :- 18.1.2010
kvg/-