Court No. - 8 Case :- BAIL No. - 95 of 2010 Petitioner :- Anjani Verma Respondent :- State Of U.P. Petitioner Counsel :- Arvind K. Verma Respondent Counsel :- Govt.Advocate Hon'ble Ashwani Kumar Singh,J.
Heard learned counsel for the applicant, learned A.G.A. and perused
the entire record of the case.
The submission of learned counsel for the applicant is that on the
intervening night 22/23-10-2009, time unknown, the occurrence is said
to have taken place. The report of the same was lodged on
25.10.2009, at 13.30 hours, wherein it is alleged that the present
applicant and co-accused Guddu had opened the lock and stolen
away menthol oil. He further submits that the allegations so levelled
against the accused applicant are false and frivolous. The applicant is
himself involved in the same business and, as such, the complainant
bears enmity. The offences are triable by Magistrate.The applicant is in
jail since 25.10.2009 and there is no criminal history of the applicant,
as averred in paras 15 and 16 of the bail application, which is admitted
by the State.
Considering the overall aspects of the matter, I hereby provide that the
applicant be released on bail in Case Crime No.420/2009, under
Sections 457, 380, 411 IPC, P.S. Janhgirabad, District Barabanki,on
his filing a personal bond and two sureties each in the like amount to
the satisfaction of the court concerned.
Order Date :- 7.1.2010
A