Allahabad High Court High Court

Ganga Sagar vs State Of U.P. on 7 January, 2010

Allahabad High Court
Ganga Sagar vs State Of U.P. on 7 January, 2010
Court No. - 8

Case :- BAIL No. - 108 of 2010

Petitioner :- Ganga Sagar
Respondent :- State Of U.P.
Petitioner Counsel :- Manoj Kumar Gupta
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the applicant, the learned Additional
Government Advocate and perused the F.I.R. and other relevant papers
on the record.

The case of the prosecution is that the accused-applicant has a factory
of making fire arms. The applicant was arrested on the spot along with
one 12 bore ‘Tamancha’ one live 12 bore cartridge, one live bullet of
0.315 bore and other semi-finished pistols. Submission of leaned
counsel for the applicant is the the applicant is innocent and has falsely
been implicated in the present case as the police of police station Makhi
is inimical to him.He further submits that the applicant is in jail since
1.11.2009, as averred in para 6 and that the offences levelled against
the applicant are triable by Magistrate.

Considering the facts and circumstance of the case, I direct that the
applicant be released on bail in case Crime No.1545/2009 u/s 3/5/25
Arms Act, P.S. Makhi District Unnao on his filing a personal bond and
two sureties each in the like amount to the satisfaction of the court
concerned/remand Magistrate.

Order Date :- 7.1.2010
kvg/-