Allahabad High Court High Court

Markandey Singh vs State Of U.P. on 25 June, 2010

Allahabad High Court
Markandey Singh vs State Of U.P. on 25 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16000 of 2010

Petitioner :- Markandey Singh
Respondent :- State Of U.P.
Petitioner Counsel :- R.K. Shahi
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

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

Learned counsel for the applicant contended that the applicant was
neither owner of the shop nor he was apprehended from inside the
shop. He is neighbour of the father-in-law of the co-accused Abhai
Rai. Abhai Rai came along with his family at his -in law’s house,
whose wife fell ill, hence along with co-accused Abai Rai and his
wife, the applicant went for medical aid in the District Hospital.
Merely, he was present in front of the District Hospital and was
falsely implicated along with other co-accused. Medical shop was
situated in front of District Hospital. It appears that a shop owner
succeeded to run away from the spot and applicant was standing
and he was apprehended. C0-accused Nikhil Rai has been released
on bail by this Court on 23.6.2010 in Criminal Misc. Bail
Application No. 15802 of 2010. However, the applicant is in jail
since 13.5.2010.

In view of aforesaid facts, without observation on merit, let the
applicant namely, Markandey Singh be released on bail in Case
Crime No. 790 of 2010 under sections 18/27 Drugs and
Consmetics Act and Section 420 I.P.C., P.S. Kotwali Padrauna,
District Kushinagar on his furnishing a personal bond with two
sureties each in the like amount to the satisfaction of the Court
concerned.

Order Date :- 25.6.2010
S.A.A.Rizvi