Allahabad High Court High Court

Jakir vs State Of U.P. on 6 January, 2010

Allahabad High Court
Jakir vs State Of U.P. on 6 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 68 of 2010

Petitioner :- Jakir
Respondent :- State Of U.P.
Petitioner Counsel :- Vinod Tripathi
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Heard learned counsel for the applicant, learned A.G.A. and perused the
record.

Learned counsel for the applicant submitted that , after the grant of bail, the
applicant due to some unavoidable circumstances could not appear before the
court on the date fixed, consequently non bailable warrant was issued against
him and the applicant surrendered before the court below. Learned counsel
further submits that the applicant undertakes that after release on bail he shall
regularly attend the court on each and every date .

Taking into consideration the facts and circumstances of the case, I am of the
view that the applicant deserves to be bailed out.
Let the applicant Jakir involved in Case Crime No. 352A of 2008 (S.T. No.
733/09) under Sections147/ 148/ 452/ 506/ 504/ 323/324/307 I.P.C, P.S.
Saroorpur , District Meerut 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 :- 6.1.2010

MLK