Allahabad High Court High Court

Lal Bahadur vs State Of U.P. on 21 January, 2010

Allahabad High Court
Lal Bahadur vs State Of U.P. on 21 January, 2010
Court No. - 3

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35642 of 2009

Petitioner :- Lal Bahadur
Respondent :- State Of U.P.
Petitioner Counsel :- R.V.Mishra
Respondent Counsel :- Govt Advocate

Hon'ble S.N.H. Zaidi,J.

Heard learned counsel for the applicant and the learned A.G.A. for the State
and perused the record.

It is contended on behalf of the applicant that the applicant is aged about 60
years and the offence under section 135 of Electricity Act is compoundable.
He has falsely been implicated in this case. The applicant was having a valid
electrical connection for running a pumping set and he has neither committed
any theft of electricity nor any flour mill was found running at the time of
inspection. It is also pointed out that the applicant is in jail in this case since
30.11.2009. .

On the other hand learned A.G.A. has opposed the bail and has contended that
the applicant was found running flour Mill with that electrical connection and
bags of wheat and flour were found in the premises of the applicant.

Considering the nature of the offence and the period of detention of the
applicant the applicant appears entitled to bail.

Let the applicant Lal Bahadur involved in case Crime No. 558 of 2009 under
section 135 of the Electricity Act, P.S. Sureri, District Jaunpur be released on
bail on his executing a personal bond and furnishing with two sureties each in
the like amount to the satisfaction of the court concerned.

Order Date :- 21.1.2010
Sh