Allahabad High Court High Court

Mantosh Gupta vs State Of U.P. on 27 January, 2010

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

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35574 of 2009

Petitioner :- Mantosh Gupta
Respondent :- State Of U.P.
Petitioner Counsel :- Ajay Vashishtha
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 submitted that on the basis of false
allegation of alleged recovery of 100 grams diazepam powder the applicant
has been falsely challaned along with co-accused. Co accused Yogesh Gupta
has already been released on bail in pursuance of the order of this
Court.However, the applicant is in jail since 2.11.2009.

In view of the aforesaid fact without expressing any opinion on merit, let the
applicant Mantosh Gupta be released on bail in case crime No.1052 of 2009
U/s 8/22 N.D.P.S. Act P.S. Kotwali Nagar District Etah 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
Hsc/