Allahabad High Court High Court

Nandu Yadav vs State Of U.P. on 16 June, 2010

Allahabad High Court
Nandu Yadav vs State Of U.P. on 16 June, 2010
Court No. - 6

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12601 of 2010

Petitioner :- Nandu Yadav
Respondent :- State Of U.P.
Petitioner Counsel :- Mukesh Kumar Pandey
Respondent Counsel :- Govt Advocate

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the applicant and the learned AGA.

It is contended that so far as the complicity of the applicant as a participant in
the crime is concerned, the prosecution version is totally based upon the
statement of co-accused Khaderu who was caught on the spot .

It has further been contended that Khaderu has been granted bail by this Court
by order dated 05-05-2010. Hence, the applicant who is in jail since 08-03-
2010 is also entitled to be enlarged on bail.

The prayer for bail is vehemently opposed by learned AGA.

Considering the nature of the submission made on behalf of the applicant ,this
Court is of the view that the applicant, Nandu Yadav involved in case crime
no. Nil of 2009 under Section 41, 411 I.P.C., Police Station-Kotwali
Padrauna, District-Kushinagar, be released on bail on his furnishing a
personal bond and two sureties each in the like amount to the satisfaction of
Court concerned subject to the following conditions:-

1. The applicant shall record his attendance before the concerned C.J.M. on
7th day of every month.

2. The applicant shall not tamper with the prosecution evidence.

3. The applicant shall co-operate in the early conclusion of the trial and will
not seek any unnecessary adjournments.

Order Date :- 16.6.2010
RK/-