Allahabad High Court High Court

Indrapal @ Sheelu vs State Of U.P. on 11 August, 2010

Allahabad High Court
Indrapal @ Sheelu vs State Of U.P. on 11 August, 2010
Court No. - 29

Case :- BAIL No. - 6049 of 2010

Petitioner :- Indrapal @ Sheelu
Respondent :- State Of U.P.
Petitioner Counsel :- Rohit Singh Parmar,Pankaj 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 10.03.10 and
from his possession country made pistol of 315 bore, two live
cartridges and one Nokia Mobile was recovered. As alleged, one
motorcycle which the applicant was using was also recovered and
it was stolen motorcycle having forged number plate. Learned
counsel for the applicant submits that the accused applicant is
innocent and has falsely been implicated in the present case and
the recovery, as alleged, is fake and concocted and there is no
previous criminal history of the accused applicant prior to this
arrest. The accused applicant is in jail since 11.03.2010 as averred
in para 11 and has no criminal history as averred in para 10 of the
bail application.

Considering the facts and circumstances of the case, let the
accused applicant Indrapal @ Sheelu be enlarged on bail in Case
Crime No. 53/2010, u/S 467/468/419/420 I.P.C., P.S. Sadarpur,
District Sitapur 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 :- 11.8.2010
Kan