Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 902 of 2010 Petitioner :- Surendra Respondent :- State Of U.P. Petitioner Counsel :- Pradeep Kumar Respondent Counsel :- Govt Advocate Hon'ble Shashi Kant Gupta,J.
Heard learned counsel for the applicants, 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. It is further submitted that the
allegation against the applicant is that he fired on the Police party and there is
no injury It is further submitted that the applicant does not have any criminal
history. The applicant is in Jail since 30-10-2009.
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 involved in Case crime no.1080 of 2009 under
section 3/25 Arms Act Police Station Purandarpur district Mahrajganj 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 shall not tamper with the evidence during the trial.
(ii)The applicant will not pressurize/ 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 behaviour.
In case of breach of any of the above mentioned conditions the court below
shall be at liberty to cancel the bail.
Order Date :- 11.1.2010
IA