Allahabad High Court High Court

Sukhpal Singh vs State Of U.P. on 4 August, 2010

Allahabad High Court
Sukhpal Singh vs State Of U.P. on 4 August, 2010
Court No. - 51
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20430 of 2010
Petitioner :- Sukhpal Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Anurag Pathak
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 is innocent
and has been falsely implicated. He further submits that present
prosecution has been launched malafidely to harass and victimise the
applicant. The allegation against the applicant is that he collected about
Rs.6 lacs for providing appointment. Infact no such money has been
received by him. It is submitted that there is no credible evidence to
support prosecution story. The applicant is a very respectable person
and is a senior Sub divisional Officer in Bharat Sanchar Nigam Limited.
He further submits that the applicant has no criminal history and is in
Jail since 26-6-2010.

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 Sukhpal Singh involved in Case Crime No. 458 of
2010 under Section 420, 467, 468, 471, 506, IPC, P.S. Sadar Bazar,
District Bulandshahar 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 :- 4.8.2010
IA