Allahabad High Court High Court

Padam Singh vs State Of U.P. on 23 July, 2010

Allahabad High Court
Padam Singh vs State Of U.P. on 23 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18991 of 2010

Petitioner :- Padam Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Kamal Mishra
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. He further submits that the applicant
is a bonafide purchaser and was not aware that the property was earlier
mortgaged with the bank and the vendor had no right to sell it off. The
applicant is in jail since 12.6.2010.

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 Padam Singh involved in Case Crime No. 424 of 2009,
under Sections 420, 467, 468, and 120-B I.P.C., P.S. Sadar Bajar, District
Mathura 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 with
the following conditions:-

(i)The applicant will not tamper with the evidence during the trial.

(ii) The applicant will not pressurise/intimidate the prosecution witness.

(iii)The applicant will appear before the trial court on the date fixed.

In case of breach of any of the above conditions, the court below shall be at
liberty to cancel the bail.

Order Date :- 23.7.2010
vinay