Allahabad High Court High Court

Pankaj Kumar vs State Of U.P. on 8 July, 2010

Allahabad High Court
Pankaj Kumar vs State Of U.P. on 8 July, 2010
Court No. - 8

Case :- BAIL No. - 6303 of 2009

Petitioner :- Pankaj Kumar
Respondent :- State Of U.P.
Petitioner Counsel :- Siya Ram
Respondent Counsel :- Govt.Advocate

Hon'ble Shri Kant Tripathi,J.

Heard learned counsel for the applicant and learned AGA and perused
the record.

Learned counsel for the applicant submitted that the applicant had taken
appointment on the basis of a forged appointment letter and served for
about five days. When the matter came in light, his services were
terminated.

Learned counsel for the applicant further submitted that the applicant
was provided the appointment letter by some miscreants and he
believed that the appointment letter was genuine.
There does not appear to be any reasonable ground to believe that the
applicant will tamper with the witnesses or abscond, if released on bail.
Keeping in view the nature of the offence, evidence, complicity of the
accused, the severity of the punishment and submissions of the learned
counsel for the applicant and the learned AGA, I am of the view that the
applicant has made out a case for bail.

Let the applicant Pankaj Kumar involved in Case Crime No. 82 of
2009, under Sections 419, 420, 467, 468, 469, 471 I.P.C., P.S. kotwali
Nagar Gonda, District- Gonda be released on bail on his furnishing a
personal bond and two sureties each in the like amount to the
satisfaction of the Chief Judicial Magistrate concerned.
Order Date :- 8.7.2010
Sanjeet