Court No. - 6 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12413 of 2010 Petitioner :- Santosh Respondent :- State Of U.P. Petitioner Counsel :- Ajay Vikram Yadav Respondent Counsel :- Govt. Advocate Hon'ble Bala Krishna Narayana,J.
Heard learned counsel for the applicant and the learned A.G.A. for the State.
This application has been filed on behalf of the applicant Santosh, who is
accused in Case Crime No. 197, 198 of 2010, under Sections 419, 420, 4,67,
468, 471 I.P.C., and 5/6 Examination Act, registered with P.S. Kishani,
District Mainpuri for being enlarged on bail during the pendency of the trial.
It is contended that the applicant is not named in the F.I.R. and he was
nominated in the statement of Centre Superintendent and only allegation
which has been made against the applicant is that he was caught out side the
examination centre. It has further been contended that the applicant is
absolutely innocent and he has been falsely implicated in the instance case in
order to protect the Centre Superintendent, who was responsible for mass
copy at the examination Center.
He next contended that the applicant in jail since 27.3.2010
The bail is, however, opposed by the learned A.G.A.
Considering the nature of submissions made on behalf of the applicant and the
fact that the applicant has no criminal antecedents, this court is of the view
that the applicant is entitled to be enlarged on bail.
Let the applicant Sontosh involved in Case Crime No. 197, 198 of 2010,
under Sections 419, 420, 4,67, 468, 471 I.P.C., and 5/6 Examination Act,
registered with P.S. Kishani, District Mainpuri be released on bail on his
executing a personal bond and furnishing two sureties each in the like amount
to the satisfaction of the court concerned subject to the following conditions:-
I.The applicant shall record his attendance before the concerned C.J.M. on the
7th day of every month.
II.The applicant shall not tamper with the prosecution evidence.
III.The applicant shall co-operate in the early conclusion of the trial and will
not seek any unnecessary adjournments.
In case of breach of any of the above conditions, the trial court will be at
liberty to cancel the bail.
Order Date :- 16.6.2010
vks