Allahabad High Court High Court

Israyal vs State Of U.P. on 29 July, 2010

Allahabad High Court
Israyal vs State Of U.P. on 29 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19679 of 2010

Petitioner :- Israyal
Respondent :- State Of U.P.
Petitioner Counsel :- B.K. Mishra,A.C.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.

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 Israyal involved in Case Crime No. 666 of 2010, under
Sections 379, 411 IPC, P.S. Sadar Bazar, 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 :- 29.7.2010
MLK/v.k.updh.