Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17836 of 2010 Petitioner :- Anwar Ahmad @ Mister Respondent :- State Of U.P. Petitioner Counsel :- S.K. Dubey,Vinay 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 learned counsel for the applicant that the applicant is
innocent and has been falsely implicated. He further submits that the
applicant has not committed the offence as alleged by the prosecution and the
present prosecution has been launched maliciously just to harass and victimise
him. Learned counsel for the applicant has tried to explain the criminal
history of the applicant in paragraph 4 of the supplementary affidavit filed by
the applicant. The applicant is in jail since 25.2.2010.
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 Anwar Ahmad @ Mister involved in Case Crime No. 139 of
2010, under Sections 419, 420, 467, 468, 471, 41/411, 41/414 I.P.C., P.S.
Kerakat, District Jaunpur 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 :- 28.7.2010
vinay