Allahabad High Court High Court

Ram Autar Pandey vs State Of U.P. on 18 June, 2010

Allahabad High Court
Ram Autar Pandey vs State Of U.P. on 18 June, 2010
Court No. - 5

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15335 of 2010

Petitioner :- Ram Autar Pandey
Respondent :- State Of U.P.
Petitioner Counsel :- R.A. Kushwaha
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

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

It is contended by learned counsel for the applicant that in the present case,
the FIR has been lodged in pursuance of the order passed under section 156(3)
Cr.P.C. There was no intention or motive to commit the alleged offence. The
applicant is in jail since 15.3.2010. He is not having any criminal antecedent.

In view of the facts and circumstances of the case and submissions made by
the learned counsel for the applicant and without expressing any opinion on
the merits of the case the applicant is entitled to be released on bail.

Let the applicant Ram Autar Pandey involved in case crime no. 744 of 2009
under Sections 323, 325, 504, 506 and 308 I.P.C. , P.S. Mehnagar, District
Azamgarh be released on bail on his furnishing a personal bond and two
heavy sureties each in the like amount to the satisfaction of the Court
concerned with the conditions.

• That the applicant shall not tamper with the evidence.

• That he shall report to the court of C.J.M. concerned in the first week
of each month to show his good conduct and behaviour till conclusion
of the trial.

In case of default of any of the above mentioned conditions, the bail granted
to the applicant shall be deemed cancelled and he shall be taken into custody
forthwith.

Order Date :- 18.6.2010
Su