Allahabad High Court High Court

Manmohan Singh vs State Of U.P. on 7 July, 2010

Allahabad High Court
Manmohan Singh vs State Of U.P. on 7 July, 2010
Court No. - 51
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17076 of 2010
Petitioner :- Manmohan Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Satya Srivastava
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 is innocent
and has been falsely implicated. He further submits that false recovery
of one motorcycle has been shown from the possession of the applicant.
He further submits that on the pointing out of the applicant two more
motorcycles and a country made pistol of 315 bore is alleged to have
been recovered . It is further submitted that the applicant has not
committed any alleged offence. He further submits that there is no
independent witness of the alleged recovery. He further submits that
prior to the present case,the applicant had no criminal history and is in
Jail since 29-4-2010.

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 Manmohan Singh involved in Case Crime No. 125
of 2010 under Sections 467, 468, 471, 419, 420, 41, 411, 414, 379 IPC ,
P.S. Chandauli, District Chandauli 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 :- 7.7.2010
IA