Om Prakash Ashthana vs The State Of U.P. on 1 February, 2010

0
18
Allahabad High Court
Om Prakash Ashthana vs The State Of U.P. on 1 February, 2010
Court No. - 8

Case :- BAIL No. - 10 of 2010

Petitioner :- Om Prakash Ashthana
Respondent :- The State Of U.P.
Petitioner Counsel :- Purnendu Chakravarty
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

The submission of learned counsel for the applicant is that according to the
allegations in the FIR, it is alleged that accused applicant stood as a witness
on a fake application for obtaining the loan of Rs.2,27,700/- from U.P.
Cooperative Bank Ltd., Lucknow by forging the documents. It is further
submitted that the offences so levelled against the accused applicant are
triable by Magistrate. The applicant is in jail since 17.11.2009 and there is no
criminal history of the applicant, as averred in paras 10 and 15 of the bail
application.

Considering the overall aspects of the matter, I hereby provide that the
applicant be released on bail in Case Crime No.631/2005, under Sections 177,
420, 409, 467, 468, 471, 120B IPC & 13 (1) (d) red with section 13 (2) PC
Act, 1988, P.S. Hazratganj, District Lucknow, on his filing a personal bond
and two sureties each in the like amount to the satisfaction of the court
concerned.

Order Date :- 1.2.2010
A

LEAVE A REPLY

Please enter your comment!
Please enter your name here