Allahabad High Court High Court

Rohit Bansal vs State Of U.P. on 22 June, 2010

Allahabad High Court
Rohit Bansal vs State Of U.P. on 22 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15653 of 2010

Petitioner :- Rohit Bansal
Respondent :- State Of U.P.
Petitioner Counsel :- Shashi Dhar Pandey
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 showing
recovery of motor-cycle the applicant was falsely implicated
in the present case. There is no criminal history With regard
to the same motorcycle the applicant was challanned for
theft of the motor-cycle. The prayer of bail of co-accused
Lalit Gupta was allowed in Criminal Misc. Bail Application
No.8787 of 2010 on 16.4.2010. However, the applicant is in
jail since 10.2.2010.

In view of the above, without expressing opinion on merit, let
the applicant Rohit Bansal 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. 277 of 2006 under Section 379, 411 I.P.C. PS
Shahganj District Agra.

Order Date :- 22.6.2010
Rk