Court No. - 8 Case :- BAIL No. - 264 of 2010 Petitioner :- Ram Ashray @ Ram Sharay Respondent :- State Of U.P. Petitioner Counsel :- Brijendra Singh Respondent Counsel :- Govt.Advocate Hon'ble Ashwani Kumar Singh,J.
Heard learned counsel for the applicant, learned A.G.A. and perused the
F.I.R. and other relevant papers filed in support of the bail application.
The submission of learned counsel for the applicant is that the applicant is
marginal witness to the sale deed in question. It is further submitted by
learned counsel for the applicant that Civil Suit No.795/2009 “Smt. Sita Devi
Vs. Guru Deen and others” is pending before the IVth Addl. Civil Judge
(J.D.), Sitapur and the Civil Suit No.348/2009 “Kamalesh Vs. Sita Devi” is
pending before learned Civil Judge (J.D.), Sitapur with regard to the land in
question, as averred in para 7 of the bail application. It is also submitted that
the offences so levelled against the accused-applicant are triable by
Magistrate. The applicant is in jail since 30.9.2009 and has no previous
criminal history, as averred in para 14 of the bail application.
Considering the overall aspects of the matter and without entering into the
merit of the case, I hereby provide that the applicant, Ram Ashray @ Ram
Shray be released on bail in Case Crime No.552/2009, under Sections 467,
468, 420, 471 I.P.C., P.S. Maholi, District Sitapur, on his filing a personal
bond and two sureties each in the like amount to the satisfaction of the court
concerned/remand magistrate.
Order Date :- 13.1.2010
Kpy