Allahabad High Court High Court

Sanjay Kumar Shukla vs State Of U.P. on 12 August, 2010

Allahabad High Court
Sanjay Kumar Shukla vs State Of U.P. on 12 August, 2010
Court No. - 51
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 21304 of 2010
Petitioner :- Sanjay Kumar Shukla
Respondent :- State Of U.P.
Petitioner Counsel :- Ashwini Kumar Awasthi,Manish Tiwary
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant, learned A.G.A.
and perused the record.

Learned counsel for the applicant submitted that the
applicant is a big landholder. Earlier he was pradhan of
the village. Now since the election of Panchayat is
going to take place, hence due to election rivalry false
allegation with the connivance of the police has been
made against the applicant showing the reovery of
motorcycle. However, the alleged motorcycle could not
connected with the number of looted motorcycle. He is
on bail in earlier two cases pending against him.
However, in the present case the applicant is in jail
since18.3.2010.

Learned A.G.A. opposed the aforesaid prayer of bail.

In view of the above, without expressing any opinion on
merit, it is a fit case for bail.

Let the applicant Sanjay Kumar Shukla 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.891 of 2009 under Section
379, 411, 414, 420 I.P.C. PS. Hariparwat, District Agra.

Order Date :- 12.8.2010
Rk