Allahabad High Court High Court

Sita Ram vs State Of U.P. on 7 January, 2010

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


Case :- CRIMINAL MISC. BAIL APPLICATION No. - 570 of 2010

Petitioner :- Sita Ram
Respondent :- State Of U.P.
Petitioner Counsel :- Shamsher 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.

It is submitted by the learned counsel for the applicant that the applicant is
innocent and has been falsely implicated in the case. He further submits that
the applicant was not named in the F.I.R. He further submits that neither any
identification was done nor any recovery was made from the possession of the
applicant. He further submits that the applicant has no criminal history and is
in jail since 19.8.2009.

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 Sita Ram involved in Case Crime No.887 cof 2009 under
Sections 392,411 I.P.C., P.S. Rajabpur, District J.P. Nagar 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
Order Date :- 7.1.2010
MLK