Allahabad High Court High Court

Vinod Yadav vs State Of U.P. on 27 January, 2010

Allahabad High Court
Vinod Yadav vs State Of U.P. on 27 January, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2270 of 2009

Petitioner :- Vinod Yadav
Respondent :- State Of U.P.
Petitioner Counsel :- Amar Singh,Amit Kumar Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

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

Learned counsel for the applicant submitted that co-accused has already
been released on bail. However, against the applicant criminal history
has been shown. In the counter affidavit, nine cases have been shown,
out of which in three cases, under Section 452, 392, 394, the applicant
have already been acquitted. Under the N.D.P.S. Act, the applicant was
convicted for six months imprisonment. In other cases, the applicant is
on bail. In the present case also, the applicant was falsely implicated.
However, he is in jail since 14.9.2008.

In view of the aforesaid fact without expressing any opinion on 

merit, let the applicant Vinod Yadav be released on bail, in case crime
no. 511 of 2008, under Sections 392/411 IPC, P.S. Mau Darwaja,
District-Farrukhabad on his furnishing a personal bond and two sureties
each in the like amount to the satisfaction of the court concerned.
Order Date:27.1.2010
ANT