Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20141 of 2010 Petitioner :- Pradeep Kumar Respondent :- State Of U.P. Petitioner Counsel :- Ali Hasan,Virendra Kumar Maurya 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 has been falsely
implicated. It is further submitted by learned counsel for the applicant that in
the present case co accused Sundeep and Tinku, whose case stand on the same
footing, has been granted bail by this court on 14.07.2010 and 16.07.2010, in
Criminal Misc. Bail Applications No. 17824 of 2010 and 18235 of 2010 and
has claimed parity. This fact has not been disputed by the learned A.G.A. He
further submits that the applicant is in Jail since 01.06.2010.
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 Pradeep Kumar involved in Case Crime No. 368 of 2010,
under Sections 420, 467, 468, 471, 411 IPC and Section 41/102 Cr.P.C., P.S.
Sikandrabad, District Bulandshahr 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 :- 3.8.2010
MLK/v.k.updh.