Allahabad High Court High Court

Umesh vs State Of U.P. on 2 August, 2010

Allahabad High Court
Umesh vs State Of U.P. on 2 August, 2010
Court No. - 51
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 10329 of 2010
Petitioner :- Umesh
Respondent :- State Of U.P.
Petitioner Counsel :- T.K. Mishra,K.C.Saxena
Respondent Counsel :- Govt Advocate
Hon'ble Shashi Kant Gupta,J.

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

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 Umesh involved in Case Crime No. 1464 of 2009
under Section 363, 323, 452,504, 506 IPC, and 3/4 of D.P.Act P.S. Kavi
Nagar, District Ghaziabad 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.
In case of breach of any of the above conditions , the court below shall
be at liberty to cancel the bail.

Order Date :- 2.8.2010
IA