Allahabad High Court High Court

Narottam & Another vs State Of U.P. on 29 June, 2010

Allahabad High Court
Narottam & Another vs State Of U.P. on 29 June, 2010
Court No. - 33

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16153 of 2010

Petitioner :- Narottam & Another
Respondent :- State Of U.P.
Petitioner Counsel :- P.N. Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble S.C. Agarwal,J.

Heard learned counsel for the applicants, learned AGA for the
State and perused the record.

Three stolen Mobile-phone and a contraband knife are alleged
to have been recovered from the possession of the applicant and
co-accused. There was nothing to show that the applicants were
involved in preparation to commit theft. There is no public witness
of recovery.

Considering all the facts and circumstances of the case, I find it
to be a fit case for bail.

Let applicants Narottam and Rakesh involved in case crime No.
78 of 2010, under Sections 398, 401, 411 IPC and 41/102 Cr.P.C.,
P.S. G.R.P., District- Rampur be released on bail on executing a
personal bond and furnishing two sureties each in the like amount
to the satisfaction of court concerned.
Order Date :- 29.6.2010
KU