Allahabad High Court High Court

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

Allahabad High Court
Sajid vs State Of U.P. on 20 July, 2010
Court No. - 51
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18412 of 2010
Petitioner :- Sajid
Respondent :- State Of U.P.
Petitioner Counsel :- Ram Raj Pandey
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 since there was some dispute
regarding payment of money which was not being paid to the applicant by the
informant, as such, the present prosecution has been launched maliciously
with frivolous allegations just to pressurise and harass the applicant. He
further submits that the applicant has not committed the offence as alleged by
the prosecution. The applicant has no criminal history and is in jail since
9.6.2010.

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 Sajid involved in Case Crime No. 509 of 2010 under
Sections 147, 386, 504, 506, 307 I.P.C. and 7 Criminal Law Amendment Act,
P.S. Baraut, District Baghpat 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 :- 20.7.2010
vinay