Allahabad High Court High Court

Sher Mohammad vs State Of U.P. on 7 January, 2010

Allahabad High Court
Sher Mohammad vs State Of U.P. on 7 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 548 of 2010

Petitioner :- Sher Mohammad
Respondent :- State Of U.P.
Petitioner Counsel :- Chandra Bhan Dubey
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

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

It is submitted by learned counsel for the applicant that the applicant is
innocent and has been falsely implicated, and he was merely a cleaner. He
further submits that the recovery of 1400 litres of kerosene oil is alleged to
have been recovered from the possession of the applicant. He further submits
that the applicant does not have any concern with the said oil and in fact, the
recovered oil belongs to the fair price shop dealer. The applicant does not
have any criminal history and is in jail since 2.10.09.

Keeping in view the nature of the offence, evidence, complicity of the
accused, severity of punishment and submissions of the learned counsel for
the parties, I am of the view that the applicant has made out a case for bail.

Let the applicant Sher Mohammad involved in Case Crime No. 1589 of 2009
under Section E.C. Act ,P.S. Puranpur, District Pilibhit be released on bail on
his furnishing a personal bond and two sureties each in the like amount to the
satisfaction of the court concerned.

Order Date :- 7.1.2010
vinay