Allahabad High Court High Court

Dharmendra vs State Of U.P. on 20 July, 2010

Allahabad High Court
Dharmendra vs State Of U.P. on 20 July, 2010
Court No. - 43

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16947 of 2010

Petitioner :- Dharmendra
Respondent :- State Of U.P.
Petitioner Counsel :- Mithilesh Kumar Shukla,A.K. Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and the learned A.G.A.

It is contended by learned counsel for the applicant that applicant is not
named in the FIR, the allegation agaisnt the applicant is that from his
possession one stolen motorcycle has been recovered. the recovery is not
supported by any independent witness.The applicant is in jail since 5.11.2010.

In reply of the above contention, it is submitted by learned A.G.A. that
applicant is having criminal antecedents, therefore, some conditions may be
imposed.

In view of the facts, circumstances of the case, submissions made by the
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 Dharmendra involved in case crime no. 978 of 2009 under
Sections 379, 411 I.P.C., P.S. Hari Parwat District Agra be released on bail on
his furnishing a personal bond and two heavy sureties each in the like amount
to the satisfaction of the Court concerned with the following conditions:

1. that he will not temper with the evidence and

2. he shall report to the court of C.J.M. concerned in the first week of
each month to show his good conduct and behaviour till conclusion of
the trial.

In default, the bail granted to the applicant shall be deemed cancelled
and he shall be taken in to custody forthwith.

Order Date :- 20.7.2010
RPD