Allahabad High Court High Court

Harish Chandra Vaishya vs State Of U.P. on 9 August, 2010

Allahabad High Court
Harish Chandra Vaishya vs State Of U.P. on 9 August, 2010
Court No. - 29

Case :- BAIL No. - 5975 of 2010

Petitioner :- Harish Chandra Vaishya
Respondent :- State Of U.P.
Petitioner Counsel :- Alok Kumar Tripathi
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the accused applicant and learned
counsel for the State.

Perused the F.I.R. and other relevant papers filed in support of the
bail application.

Submission of the learned counsel for the accused applicant is
that the accused applicant was apprehended by police on
26.05.2010 and 16 gas cylinders were recovered from his vehicle
‘Bolero Jeep’ on which he was moving. Learned counsel submits
that the allegations so levelled against the accused applicant are
false and frivolous and the alleged recovery is fake and concocted .
The accused applicant has falsely been implicated in the present
case as the police of police station Sangipur is inimical to the
accused applicant. The accused applicant is in jail since
26.05.2010 as averred in para 12 and has no criminal history as
averred in para 13 of the bail application.

Considering the facts and circumstances of the case, let the
accused applicant Harish Chandra Vaishya be enlarged on bail in
Case Crime No. 128 of 2010, u/S 3/7 Essential Commodities Act,
P.S. Sangipur, District Pratapgarh on his furnishing a personal
bond and two local and reliable sureties each in the like amount to
the satisfaction of the court concerned/Remand Magistrate.

Order Date :- 9.8.2010
Kan