Allahabad High Court High Court

Mohammad vs State Of U.P. on 6 January, 2010

Allahabad High Court
Mohammad vs State Of U.P. on 6 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 65 of 2010

Petitioner :- Mohammad
Respondent :- State Of U.P.
Petitioner Counsel :- Rajesh Singh
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

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

It is submitted by the learned counsel for the applicant that the applicant is
innocent and has been falsely implicated in the case. He further submitted that
the applicant had not committed any theft of electricity . He further submits
that the applicant has already got electricity power connection which was
being used by him for domestic purpose and was regularly making payment
of the bills, and was not running any flour mill by a Motor of five horse
power. He further submits that the applicant has no criminal history and is in
jail since 9.12.2009.

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

Let the applicant Mohammad involved in Case Crime No. 395 of 2008 under
Section 135 of the Electricity Act, P.S. Rampur, District Saharanpur be
released on bail on his furnishing a personal bond and two sureties each in the
like amount to the satisfaction of the court concerned .

Order Date :- 6.1.2010
MLK