Allahabad High Court High Court

Dashrath vs State Of U.P. on 16 July, 2010

Allahabad High Court
Dashrath vs State Of U.P. on 16 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18236 of 2010

Petitioner :- Dashrath
Respondent :- State Of U.P.
Petitioner Counsel :- R.P.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 has been falsely
implicated. It is further submitted by learned counsel for the applicant that in
the present case co-accused Afatab Alam whose case stands on the same
footing, has been granted bail by this court on 16.6.2010 in Criminal Misc.
Bail Application No.11433 of 2010 and has claimed parity. This fact has not
been disputed by the learned A.G.A. He further submits that the applicant has
no criminal history and is in Jail since 11.9.2009.
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 Dashrath involved in Case Crime No.2474 of 2009 under
Sections 379, 411, 420, 419, 467, 468, 471 I.P.C., P.S. Kotwali Khalilabad,
District Sant Kabir Nagar, 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 :- 16.7.2010
Kpy