Allahabad High Court High Court

Mahesh Dutt Joshi vs State Of U.P. on 17 June, 2010

Allahabad High Court
Mahesh Dutt Joshi vs State Of U.P. on 17 June, 2010
Court No. - 3

Case :- BAIL No. - 4502 of 2010

Petitioner :- Mahesh Dutt Joshi
Respondent :- State Of U.P.
Petitioner Counsel :- Sushil Misra
Respondent Counsel :- Govt. Advocate

Hon'ble Shri Narayan Shukla,J.

Heard learned counsel for the applicant and the learned A.G.A.
The learned counsel for the applicant submits that one knife and
25 gram smack is shown to have been recovered from the possession of
the applicant during arrest, whereas the prosecution case is that
complainant informed the police that one bag containing one towel, one
election card and one pan card of his friend and Rs. 20,000/- cash- had
been snatched away by three persons. He further submits that time of
incident has been shown as 11.30 A.M. in the arrest memo, whereas
First Information Report is shown to have been lodged the same day at
12.55 a.m. This, prima facie, shows that the prosecution story is
doubtful. The applicant is in jail since 13.2.2010.

Considering the facts and circumstances of the case I am of the
view that it is a fit case of bail.

Let applicant Mahesh Dutt Joshi be released on bail in case
crime no. 88 of 2010 under section 392,411 IPC, P.S. Mariyawn, District
Lucknow on his furnishing personal bond and two sureties each in the
like amount to the satisfaction of the concerned/remand Magistrate.

Order Date :- 17.6.2010
Amit