Allahabad High Court High Court

Raj Kumar vs State Of U.P. on 4 January, 2010

Allahabad High Court
Raj Kumar vs State Of U.P. on 4 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35873 of 2009

Petitioner :- Raj Kumar
Respondent :- State Of U.P.
Petitioner Counsel :- Anand Kumar Tiwari
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 in the case. He further submitted
that false recovery of one Truck is alleged to have been shown from the
possession of the applicant after six days of the alleged incident and there is
no public witness of the recovery. He further submits that the applicant has
no criminal history and is in Jail since 14.10.2009.

In view of the facts and circumstances of the case and submissions made by
learned counsel for the applicant and learned A.G.A. and without expressing
any opinion on the merits of the case the applicant is entitled to be released on
bail.

Let the applicant Raj Kumar involved in Case Crime No. 683 of 2009
under Sections 392,411 I.P.C , P.S.Masoori , District Ghaziabad 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 shall not tamper with the evidence during the trial.

(ii) The applicant will not pressurise/ intimidate the prosecution witness.

(iii) The applicant shall report to the police station concerned in the first week
of each month to show his good conduct and behaviour.

(iv) The applicant shall cooperate in the early conclusion of the trial and will
not seek any unnecessary adjournment.

In case of breach of any of the above conditions , the court below shall be
at liberty to cancel the bail

Order Date :- 4.1.2010

MLK