Allahabad High Court High Court

Surendra Yadav vs State Of U.P. on 8 July, 2010

Allahabad High Court
Surendra Yadav vs State Of U.P. on 8 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17319 of 2010

Petitioner :- Surendra Yadav
Respondent :- State Of U.P.
Petitioner Counsel :- B.D. Mishra
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 submits that the applicant has been falsely
implicated. It is further submitted by learned counsel for the applicant that in
the present case co accused Ramesh @ Badada, Sanju @ Sanjay Yadav and
Manoj Rai, whose case stands on the same footing, have been granted bail by
this court on 12.05.2010, in Criminal Misc. Bail Application No. 11515 of
2010 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 08.04.2010.

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 Surendra Yadav involved in Case Crime No. 239 of 2010,
under Sections 147, 148, 149, 307 IPC and 7 Criminal Law Amendment Act,
P.S. Kotwali, District Jhansi 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 :- 8.7.2010
Vinay/v.k.updh.