Allahabad High Court High Court

Jitendra @ Bablu vs State Of U.P. on 22 January, 2010

Allahabad High Court
Jitendra @ Bablu vs State Of U.P. on 22 January, 2010
Court No. - 8

Case :- BAIL No. - 410 of 2010

Petitioner :- Jitendra @ Bablu
Respondent :- State Of U.P.
Petitioner Counsel :- Smt. Nalini Jain
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the applicant, learned A.G.A. and perused the
F.I.R. and other relevant papers filed in support of the bail application.

The allegation against the accused-applicant is that he bought 180 Kg. of
peppermint oil from the complainant worth Rs.90,000/-. The complainant
had also given 415 liters of peppermint oil belonging to one Govind Prasad,
amounting to Rs.2,07,500/-. It is further alleged that the applicant promised to
pay the amount within few days to the complainant, but he did not pay a
single penny till lodging of the F.I.R.

The submission of learned counsel for the applicant is that the present case is
triable by magistrate and the maximum sentence is of three years and fine or
both. The applicant is in jail since 1.11.2009 in another case and this F.I.R.
was lodged when the applicant was in jail.

Considering the overall aspects of the matter and without entering into the
merit of the case, I hereby provide that the applicant, Jitendra alias Bablu be
released on bail in Case Crime No.1006/2009, under Section 406 I.P.C., P.S.
Motipur, District Bahraich, 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 :- 22.1.2010
Kpy