Allahabad High Court High Court

Dinesh Chandra Sahu @ Dinesh Kumar … vs State Of U.P. on 2 August, 2010

Allahabad High Court
Dinesh Chandra Sahu @ Dinesh Kumar … vs State Of U.P. on 2 August, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19930 of 2010

Petitioner :- Dinesh Chandra Sahu @ Dinesh Kumar Gupta
Respondent :- State Of U.P.
Petitioner Counsel :- Maish Tiwari,Praveen Kumar Singh
Respondent Counsel :- Govt.Advocate

Hon'ble Shashi Kant Gupta,J.

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

Keeping in view the nature of the offence, evidence, complicity of the
accused, severity of punishment and submissions of the learned counsel for
the parties, I am of the view that the applicant has made out a case for bail.

Let the applicant Dinesh Chandra Sahu @ Dinesh Kumar Gupta involved in
Case Crime No. 742 of 2009 under Sections 420, 467, 468, 471 I.P.C., Police
Station Sikandara, District Agra be released on bail on 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.

In case of breach of any of the above conditions, the court below shall be at
liberty to cancel the bail.

Order Date :- 2.8.2010
vinay