Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 682 of 2010 Petitioner :- Meghraj Respondent :- State Of U. P. Petitioner Counsel :- Shiv Kumar Singh 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 the learned counsel for the applicant that the applicant is
innocent and has been falsely implicated in the case. He further submits that it
is a case of no injury in a police firing. He further submits that the applicant
has no criminal history and is in jail since 10.11.2009.
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 Meghraj involved in Case Crime No. 840 of 2009 under
Sections 399,402,307,341 I.P.C., and Crime no. 843 of 2009, under sections
4/25 I.P.C. P.S.. Kalpi, District Jalaun 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 :- 8.1.2010
MLK