Allahabad High Court High Court

Sita Ram vs State Of U.P. on 8 July, 2010

Allahabad High Court
Sita Ram vs State Of U.P. on 8 July, 2010
Court No. - 45

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14722 of 2010

Petitioner :- Sita Ram
Respondent :- State Of U.P.
Petitioner Counsel :- Pradeep Kumar Vi
Respondent Counsel :- Govt. Advocate

Hon'ble S.C. Agarwal,J.

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

It is submitted by learned counsel for the applicant that 30 bags of rice are
alleged to have been recovered from the possession of the three accused
including the applicant.

It is further submitted that the applicant has falsely been implicated in this
case on account of enmity.

In view of the above and without expressing any opinion on the merit of the
case, I find it to be a fit case for bail.

Let the applicant Sitaram involved in Case Crime No. 122 of 2010, under
Sections 457, 380, 411 I.P.C., P.S. Kotwali, district Maharajganj be released
on bail on his furnishing a personal bond and two sureties each in the like
amount to the satisfaction of the court concerned.

Order Date :- 8.7.2010
Rkb