Allahabad High Court High Court

Pushpendra Pal Singh vs State Of U.P. on 21 June, 2010

Allahabad High Court
Pushpendra Pal Singh vs State Of U.P. on 21 June, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15430 of 2010

Petitioner :- Pushpendra Pal Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Jai Narain
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

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

Learned counsel for the applicant submitted that the
applicant is shown Manager of Institution. As per
information the said school was not in existence at the time
of incident. He further contended that there is no
misappropriation of fund of the school by the applicant.
However, due to enmity he was falsely implicated only on
the complaint of one Mohar Singh against whom 15 criminal
cases were pending. However, the applicant is in jail since
13.4.2010.

In view of the above, without expressing opinion on merit, let
the applicant Pushpendra Pal Singh be enlarged on bail on his
furnishing a personal bond with two sureties each in the like
amount to the satisfaction of the court concerned in Case
Crime No.501 of 2009 under Sections 419, 420, 467, 468,
471, 409 I.P.C. PS Kotwali Nagar Etah District Etah.

Order Date :- 21.6.2010
Rk