Allahabad High Court High Court

Anupam vs State Of U.P. on 4 January, 2010

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

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 34635 of 2009

Petitioner :- Anupam
Respondent :- State Of U.P.
Petitioner Counsel :- R.N.Yadav
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. He further submitted that false
recovery of one Motor Cycle is alleged to have been shown from the
possession of the applicant after a lapse of ten days and there is no
independent witness of the recovery. He further submitted that the applicant
has got no criminal history and is in Jail since 18.10.2009.

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 Anupam involved in Case Crime No. 851 of 2009 under
Sections 379, 411 I.P.C & 197 M.V. Act, P.S. New Agra, District Agra 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.

Order Date :- 4.1.2010
vinay