Allahabad High Court High Court

Shahid vs State Of U.P. on 9 July, 2010

Allahabad High Court
Shahid vs State Of U.P. on 9 July, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 11816 of 2009

Petitioner :- Shahid
Respondent :- State Of U.P.
Petitioner Counsel :- Sunil Vashisth,R.P. Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

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

Learned counsel for the applicant submitted that the applicant was falsely
implicated in the present case showing recovery of fake currency notes. The
fake currency notes of Rs.2,30,000/- of denomination of Rs.500/- and
Rs.1000/- were recovered from the possession of the applicant and the co-
accused which were not being used for supply. However, the applicant is in
jail since 13.9.2008.

Learned A.G.A. opposed the aforesaid prayer on the ground that since there
is recovery of huge quantity of fake currency notes which were kept for
being supplied as genuine currency notes, hence the applicant is not entitled
for bail.

In view of the above, it is not a fit case case for bail and this bail application
in Case Crime No.1098 of 2008 under Section 489B, 489C, 420, 124A I.P.C.
PS. Sihani Gage, District Ghaziabad is accordingly rejected.

However, the trial court is expected to conclude the trial as expeditiously as
possible without unreasonable delay and unnecessary adjournment.

Order Date :- 9.7.2010
Rk