Allahabad High Court High Court

Pappu vs State Of U.P. on 7 January, 2010

Allahabad High Court
Pappu vs State Of U.P. on 7 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 585 of 2010

Petitioner :- Pappu
Respondent :- State Of U.P.
Petitioner Counsel :- M.C.Tiwari,Smt.Kiran Tiwari
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 in the
present case co accused. Manua and Smt. Gudiya alias
Omavati , whose cases stand on the same footing, has been
granted bail by this court on 7.5.2009 in Criminal Misc. Bail
Application No.11806/09 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 6.3.2009.

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

Let the applicant Pappu involved in Case Crime No.136 of
2009 under Sections 363,366,376 I.P.C., P.S. Sikandra,
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 :- 7.1.2010
MLK