Court No. - 33 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16171 of 2010 Petitioner :- Teepu @ Puneet Kumar Kushwaha Respondent :- State Of U.P. Petitioner Counsel :- B.B.P. Srivastava,K.P.S. Yadav Respondent Counsel :- Govt. Advocate Hon'ble S.C. Agarwal,J.
Learned counsel for the applicant is permitted to make corrections
in the application for bail.
Heard learned counsel for the applicant, learned A.G.A. for the
State and perused the record.
Learned counsel for the applicant submitted that the applicant is
neither owner of the shop from where medicines were recovered
nor he was apprehended from inside the shop. The applicant has
gone to District Hospital, Kushinagar, where he was apprehended
by the police in a false case. It was further submitted that co-
accused Atul Rai and Abhai Rai have been granted bail by another
Bench of this Court vide order dated 232.6.2010 and 25.6.2010
respectively.
Considering all the facts and circumstances of the case, without
expressing any opinion on merits of the case,the applicant is also
entitled for bail on the ground of parity.
Let the applicant namely, Teepu @ Puneet Kumar Kushwaha
involved in Case Crime No. 790 of 2010, under Section 18/27
Drugs and Cosmetics Act and 420 I.P.C., P.S. Kotwali Padrauna,
District Kushinagar be released on bail on his furnishing a
personal bond with two sureties each in the like amount to the
satisfaction of the Court concerned.
Order Date :- 29.6.2010
S.A.A.Rizvi