Allahabad High Court High Court

Udal vs State Of U.P. on 23 June, 2010

Allahabad High Court
Udal vs State Of U.P. on 23 June, 2010
Court No. - 39

Case :- Crl. Misc. Short Term Bail Application No. 172084 of 2010

In CRIMINAL MISC. BAIL APPLICATION No. - 29796 of 2009

Petitioner :- Udal
Respondent :- State Of U.P.
Petitioner Counsel :- Sudhir Kumar Agarwal
Respondent Counsel :- Govt Advocate,Rajul Bhargava

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant and learned A.G.A. for the
State and perused the record.

Learned counsel for the applicant submitted that applicant was
falsely implicated in the present case, however, if the case could
not be heard on merit today then at least prayer of parole be
granted to attend the marriage of his adopted daughter, which is
going to be solemnized on 24.6.2010. Km. Gita d/o Onkar Singh
was adopted by the applicant and was being look after from her
childhood as his own daughter.

Considering the aforesaid fact, let the applicant namely, Udai be
released on Short Term Bail for a period of ten days to attend the
marriage on 24.6.2010, in Case Crime No. 1212 of 2008, under
sections 147, 148, 149, 302 and 307 I.P.C., P.S. Vrindavan,
District Mathura on his furnishing a personal bond with two heavy
sureties each in the like amount to the satisfaction of the Court
concerned subject to the following condition;

That the applicant will not try to tamper with the evidence and
influence or pressurize the witness of this case.

After expiry of the aforesaid period of ‘Short Term Bail’, the
applicant will surrender before the Court concerned and will file
copy of the ‘Surrender Certificate’.

List on 12th July 2010 before appropriate Court.

Let a certified copy of this order be issued to the applicant, if
possible, today itself on payment of usual charges.

Order Date :- 23.6.2010
S.A.A.Rizvi