Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18980 of 2010 Petitioner :- Sri Krishna Kant Ram Respondent :- State Of U.P. Petitioner Counsel :- Ram Kumar Verma Respondent Counsel :- Govt. Advocate Hon'ble Shashi Kant Gupta,J.
Heard learned counsel for the applicant, learned A.G.A. and perused
the record.
Learned counsel for the applicant submits that the applicant is innocent
and has been falsely implicated. He further submits that the applicant is
fair price shop dealer and present prosecution has been launched
malafidely to harass and victimise the applicant. He further submits that
the applicant has not committed any offernce as alleged by the
prosecution. . He further submits that the co accused Brij Bihari Gupta
has already been granted by this Court on 12-7-2010 in Crl. Misc. Bail
application No.17556 of 2010.He further submits that the applicant has
no criminal history and is in Jail since 04-6-2010.
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 Sri Krishna Kant Ram involved in Case Crime No.
180 of 2010 under Section 3/7, EC Act, P.S. Bairiya , District Ballia 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 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 his 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 :- 23.7.2010
IA