Allahabad High Court High Court

Sarvesh Pal vs State Of U. P. on 4 February, 2010

Allahabad High Court
Sarvesh Pal vs State Of U. P. on 4 February, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18962 of 2009

Petitioner :- Sarvesh Pal
Respondent :- State Of U. P.
Petitioner Counsel :- S.K. Pandey,Akhil Kumar Shukla,R.K.
Dubey,Y.N.Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard Mr. Akhil Kumar Shukla and Mr. Y.N. Singh learned counsel for the
petitioner, learned A.G.A. and perused the record.

Learned counsel for the applicant submitted that on the basis of false
allegaiton First Informaiton Report was lodged after about three years of the
alleged incident. There was allegation that the money was taken by the
applicant and co-accused on the assurance to provide job. Co-accused Ramesh
Rajput and Sakuntala Devi have already been released on bail. However, the
applicant is in jail since 15.05.2009.

In view of the fact without observation on merit, let the applicant Sarvesh Pal
be released on bail in Case Crime No. 3005 of 2009 under Sections 420, 467,
468, 471 I.P.C. at Police Station Mohammadabad, District Farrukhabad, on
his furnishing personal bond with two sureties each of the like amount to the
satisfaction of the court concerned.

Order Date :- 4.2.2010
SKG