Allahabad High Court High Court

Umesh Tiwari vs State Of U.P. on 20 July, 2010

Allahabad High Court
Umesh Tiwari vs State Of U.P. on 20 July, 2010
Court No. - 43

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14562 of 2010

Petitioner :- Umesh Tiwari
Respondent :- State Of U.P.
Petitioner Counsel :- P.K.Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

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

The learned A.G.A. filed counter affidavit.

It is submitted by learned counsel for the applicant that the allegation against
the applicant is that he en-cashed cheque of Rs. 52,200/- The applicant has
been falsely implicated in the present case on account of doubt and suspicion.
He is in jail since 25.1.2010.

In view of the facts and circumstances of the case and submissions made by
the learned counsel for the applicant and without expressing any opinion on
the merits of the case the applicant is entitled to be released on bail.

Let the applicant Umesh Tiwari involved in case crime no. 8 of 2010 under
Sections 419,420,467,468,471 I.P.C., P.S. Kotwali District Azamgarh be
released on bail on his furnishing a personal bond and two heavy sureties to
the satisfaction of the Court concerned with the condition.

• That the applicant shall not tamper with the evidence.

• That he shall report to the court of C.J.M. concerned in the first week
of each month to show his good conduct and behaviour till conclusion
of the trial.

In case of default in any of the above mentioned conditions, the bail granted
to the applicant shall be deemed cancelled and he shall be taken into custody
forthwith.

Order Date :- 20.7.2010
N.A.