Allahabad High Court High Court

Seth Sanjiv & Another vs State Of U.P. on 8 July, 2010

Allahabad High Court
Seth Sanjiv & Another vs State Of U.P. on 8 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17210 of 2010

Petitioner :- Seth Sanjiv & Another
Respondent :- State Of U.P.
Petitioner Counsel :- Arun Kumar Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble Shashi Kant Gupta,J.

Heard learned counsel for the applicants, learned A.G.A. and perused the
record.

It is submitted by the learned counsel for the applicants that the applicants are
innocent and have been falsely implicated. He further submits that the
applicants have not committed any offence as alleged by the prosecution and
the applicants have got no concern with the gas cylinders etc. found in the
truck. He further submits that the applicants have no criminal history and
there is no chance of their fleeing away from the judicial process or tampering
with the prosecution evidence. The applicants are in jail since 23.5.2010.

Keeping in view the nature of the offence, evidence, complicity of the
accused, severity of punishment and submissions of the learned counsel for
the parties, I am of the view that the applicants have made out a case for bail.

Let the applicants Seth Sanjiv and Bantu involved in Case Crime No. 443 of
2010, under Section 3/7 E.C. Act and 285 IPC, P.S. Mohammadabad, District
Farrukhabad be released on bail on their furnishing a personal bond and two
sureties each in the like amount to the satisfaction of the court concerned.

Order Date :- 8.7.2010
vinay