Court No. - 39 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15639 of 2010 Petitioner :- Dalchand @ Dallu Respondent :- State Of U.P. Petitioner Counsel :- Umesh Shankar Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
Heard learned counsel for the applicant, learned AGA and
perused the record.
Learned counsel for the applicant submitted that the applicant
was released on bail in the present case. Subsequently he was
falsely implicated in the case under N.D.P.S.Act, hence he
could not appear. However, the application for recall of the
warrant and the prayer for was rejected by the court below.
The applicant is in jail since 17.4.2010.
In view of the above, without expressing opinion on merit, let
the applicant Delchand alias Dallu be enlarged on bail on his
furnishing a personal bond with two sureties each in the like
amount to the satisfaction of the court concerned in Case
Crime No. 75/1996 and Case No.4261/2008 under section
5/25 Arms Act, PS Barkheda District Pilibhit.
Order Date :- 22.6.2010
Rk