Citation : 2013 Latest Caselaw 2637 ALL
Judgement Date : 23 May, 2013
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 4 Case :- BAIL No. - 876 of 2013 Petitioner :- Manoj Singh Respondent :- The State Of U.P. Petitioner Counsel :- Ran Vijay Singh Respondent Counsel :- Govt.Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant, learned A.G.A. for the State of U.P. and perused the record.
It is contended by learned counsel for the applicant that according to the prosecution version from the possession of the applicant 20 Kg. chemical which is used in manufacturing the liquor has been recovered. The recovery is not supported by any independent witness. The applicant is in jail since 2.11.2012. There is no material to show that the applicant was involved in cheating and forgery.
In view of the facts and circumstances of the case and submissions made by 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 Manoj Singh involved in case crime No. 523 of 2012 under sections 420, 467, 468, 471, 272 I.P.C., P.S. Azgain, District Unnao be released on bail on his furnishing personal bond and two heavy sureties to the satisfaction of the court concerned with the followings conditions:
*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 the each month to show his good conduct and behaviour till the 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 :- 23.5.2013
RPD
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!