Allahabad High Court High Court

Sameer Khan vs State Of U.P. on 28 July, 2010

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

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19393 of 2010

Petitioner :- Sameer Khan
Respondent :- State Of U.P.
Petitioner Counsel :- R.P.Singh
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 the learned counsel for the applicant that the applicant is
innocent and has been falsely implicated. He further submits that false
recovery of one Tata Safari is alleged to have been shown from the joint
possession of the applicant and another co-accused. There is no independent
witness of the recovery. He further submits that the applicant has got no
criminal history and there is no chance of his fleeing away from the judicial
process or tampering with the prosecution evidence. The applicant is in jail
since 19.4.2010.

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 Sameer Khan involved in Case Crime No. 422 of 2010,
under Sections 379, 411 I.P.C., 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.

(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