Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 31403 of 2009 Petitioner :- Kallu Respondent :- State Of U.P. Petitioner Counsel :- Raghubir Singh Respondent Counsel :- Govt.Advocate,S.K.Verma Hon'ble Shashi Kant Gupta,J.
Heard learned counsel for the applicant and learned A.G.A. for the State.
Learned counsel for the applicant has submitted that the applicant is innocent
and has been falsely implicated. He further submits that no recovery has been
made from the possession of the applicant. He further submits that the
applicant is in jail since 15.10.2009. He has got no criminal history.
In view of the facts and circumstances of the case and submissions made by
learned counsel for the applicant, and without expressing any opinion on the
merits of the case, the applicant is entitled to be released on bail.
Let the applicant Kallu involved in Case Crime No. 791 of 2009 under
sections 395/397 I.P.C. P.S. Hariparwat District Agra be released on bail on
his furnishing a personal bond and two heavy surety each in the like amount
to the satisfaction of the Court concerned with the following conditions:-
(i)The applicant will not tamper with the evidence during the trial.
(ii) The applicant will not pressurise/ intimidate the prosecution witness.
(iii)The applicant will appear before the trial court on the date fixed.
(iv)The applicant shall report to the police station concerned in the first week
of each month to show their good conduct and behavior.
In case of breach of any of the above conditions , the court below shall be at
liberty to cancel the bail.
Order Date :- 26.7.2010
GNY