Allahabad High Court High Court

Baljeet Singh vs State Of U.P. on 28 July, 2010

Allahabad High Court
Baljeet Singh vs State Of U.P. on 28 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19408 of 2010

Petitioner :- Baljeet Singh
Respondent :- State Of U.P.
Petitioner Counsel :- I.M.Khan
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
is a bonafide purchaser and 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. The applicant has no criminal
history and is in jail since 31.5.2010.

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 Baljeet Singh involved in Case Crime No. 504 of 2010,
under Sections 379, 411 I.P.C., P.S. Hari Parwat, District Agra 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