Allahabad High Court High Court

Jahara vs State Of U.P. on 7 January, 2010

Allahabad High Court
Jahara vs State Of U.P. on 7 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 356 of 2010

Petitioner :- Jahara
Respondent :- State Of U.P.
Petitioner Counsel :- M. N. Shukla
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 in the present case co
accused Anees, whose case stands on the same footing, has been granted
bail by this court on 29.10.2009 in Criminal Misc. Bail Application
No.28124/09 and has claimed parity. This fact has not been disputed by the
learned A.G.A. He further submits that the applicant has no criminal history
and is in Jail since 4.9.2009.

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 Jahara involved in Case Crime No.425 of 2009 under
Section 306 I.P.C., P.S. Jhinjhana, District Muzaffarnagar 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 :- 7.1.2010
MLK