Allahabad High Court High Court

Satya Prakash Sharma vs State Of U.P. on 22 June, 2010

Allahabad High Court
Satya Prakash Sharma vs State Of U.P. on 22 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15705 of 2010

Petitioner :- Satya Prakash Sharma
Respondent :- State Of U.P.
Petitioner Counsel :- Ali Hasan,Manish Kumar Singh
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 contended that the applicant was falsely
implicated in the present case due to village party bandi, delayed First
Information Report was lodged. The allegation against the applicant is to give
false information to the villagers that he was member of the International
Human Right Society and pension has to be paid to the handicapped persons,
old persons and widow ladies from there. For which a form was to be filled up
after a payment of Rs. 120/-. Subsequently, it was found that the applicant has
cheated . He was not a member of any society nor there was any scheme of
pension for which the alleged form was got filled. Prayer for bail of co-
accused Abrar was granted on Criminal Misc. Bail Application no. 1621 of
2010 in Case Crime no. 101/2010 under Section 420 IPC on 17.05.2010.
However, applicant is in jail since 24.4.2010.

In view of the aforesaid fact without expressing any opinion on merit, let the
applicant Satya Prakash Sharma be released on bail, in Case Crime No. 101 of
2010 under Section 420 IPC, P.S. Mundali, District Meerut on his furnishing
a personal bond and two heavy sureties each in the like amount to the
satisfaction of the court concerned.

Order Date :- 22.6.2010
Sushma