Allahabad High Court High Court

Tej Singh vs State Of U.P. on 9 August, 2010

Allahabad High Court
Tej Singh vs State Of U.P. on 9 August, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20845 of 2010

Petitioner :- Tej Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Dharmendra Singhal,Dinesh Kumar Yadav
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

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

Learned counsel for the applicant submitted that the applicant
is owner of tanker. Neither he was seller nor purchaser of
kerosene. He was not arrested on the spot. Only on the basis
of statement of co-accused the applicant was falsely
implicated in the present case. He was also not beneficiary.
However, the applicant is in jail since 21.7.2010.
Learned A.G.A. opposed the aforesaid prayer of bail.
In view of the above, without expressing any opinion on
merit, it is a fit case for bail.

Let the applicant be enlarged on bail on his furnishing a
personal bond with two sureties each in the like amount to the
satisfaction of the court concerned in Case Crime No.61 of
2010 under Section 3/7 Essential Commodities Act, PS.
Dholna District Kanshiram Nagar.

Order Date :- 9.8.2010
Rk