Allahabad High Court High Court

Puran Singh vs State Of U.P. on 21 January, 2010

Allahabad High Court
Puran Singh vs State Of U.P. on 21 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1552 of 2010

Petitioner :- Puran Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Viveka Nand Rai
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 Tamancha 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 co accused Indal, whose case stands on the same
footing, has been granted bail by this court on 11.1.2010. He further submits
that the applicant has no criminal history and is in Jail since 17.11.2009.

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 Puran Singh involved in Case Crime No.491 of 2009 under
Sections 394,307,411 I.P.C , P.S. Iradat Nagar, 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 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 :- 21.1.2010
MLK