Allahabad High Court High Court

Meghraj vs State Of U.P. on 5 January, 2010

Allahabad High Court
Meghraj vs State Of U.P. on 5 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 34647 of 2009

Petitioner :- Meghraj
Respondent :- State Of U.P.
Petitioner Counsel :- S.K.Tyagi
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

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

It is submitted by the learned counsel for the applicant that the applicant is
innocent and has been falsely implicated in the case. It is further submitted
neither the applicant was named in the F.I.R. nor the name of the applicant
was taken by any of the witness. The applicant is working as Field Officer in
the Bank (Pratima Bank), Moradabad, Branch Hasanpur and being officer the
work of the applicant is to collect the amount of loan and to select the persons
for giving loan by the Bank. The applicant is not connected for the payment of
any cheque or draft at the Bank Office but the applicant can work as the last
passing authority in the Bank.

It is further submitted that the allegations are solely against Shishu Pal Singh
who has committed the above offence. Manipulation in the cheques were
done by the accountant and the said cheques were issued by the joint
signatures of the Block Development Officer and Block Pramukh. It is further
submitted that none of the person to whom the payment were made has been
made accused in the present case and there was no complaint whatsoever of
any witness against the Bank Officials including the applicant. It is further
submitted that the main accused Shishu Pal Singh has already been granted
bail by the court below on 07.3.2009 in Crl. Misc. bail application no. 75/09.
The applicant does not have any criminal history and he is in jail since
7.11.2009.

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

Let the applicant is involved in Case Crime No. 1000 of 2006 under Sections
420, 467, 468, 471, 409 and 204 I.P.C., P.S.Hasanpur, District J.P.Nagar be
released on bail on his furnishing a personal bond and two sureties each in the
like amount to the satisfaction of the court concerned.

Order Date :- 5.1.2010
F.H.