Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1040 of 2010 Petitioner :- Imran Respondent :- State Of U.P. Petitioner Counsel :- Anurag Pathak,Kumar Dhananjay 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 in the case. He further submitted that
false recovery of a Truck is alleged to have been shown from the possession
of the applicant and there is no public witness of the recovery. He further
submits that the applicant was alleged to be sitting next to the driver’s seat. He
further submits that on the very same day three cases had been registered
against him and prior to that date no criminal case was pending against the
applicant and is in Jail since 27.3.2009.
In view of the facts and circumstances of the case and submissions made by
learned counsel for the applicant and learned A.G.A. and without expressing
any opinion on the merits of the case the applicant is entitled to be released on
bail.
Let the applicant Imran involved in Case Crime No. 511 of 2009 under
Sections 392,411 I.P.C, P.S. Sihanigate , District Ghaziabad 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 :- 12.1.2010
MLK