Allahabad High Court High Court

Tara Chandra @ Tara Pandit vs State Of U.P. on 21 June, 2010

Allahabad High Court
Tara Chandra @ Tara Pandit vs State Of U.P. on 21 June, 2010
Court No. - 35

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15595 of 2010

Petitioner :- Tara Chandra @ Tara Pandit
Respondent :- State Of U.P.
Petitioner Counsel :- S.S. Rajput
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Chandra,J.

Heard learned counsel for the applicant and learned AGA for the State.

It is alleged that 1872 bottles of english whiskey which was manufactured in
the State of Hariyana was recovered in a vehicle in Uttar Pradesh and the
vehicle was driven by Ramvir.

Learned counsel for the applicant argued that the complicity of accused
applicant has been brought to light in the statement of co-accused Ramvir. It
was further pointed out that the said vehicle is registered in the name of Babu
Lal and thus the applicant was not having any concern either with the truck or
with whiskey.

I considered over the matter. Looking to the entire facts and circumstances of
the case, I feel that a case of bail is made out.

Let accused applicant Tara Chandra alias Tara Pandit be released on bail in
case crime No.55 of 2010 under Sections 256, 257, 258, 259, 260, 467, 468,
471, 419, 420 IPC of P.S. Tappal, District Aligarh on his executing a personal
bond and furnishing two sureties each in the like amount to the satisfaction of
the Court concerned.

Order Date :- 21.6.2010
P