Court No. - 7 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14979 of 2010 Petitioner :- Dharmveer Respondent :- State Of U.P. Petitioner Counsel :- Yogesh Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastav,J.
Heard learned counsel for the applicant and learned A.G.A. for the
State.
It is submitted by learned counsel for the applicant that the
applicant is innocent and has been falsely implicated. The
applicant has not been arrested on the spot although his name has
come in the statement of the co-accused Chandan who was
arrested on the spot along with fire arm. He further submits that
neither any identification parade has taken place nor any recovery
has been made from the possession of the applicant. Similarly
placed co-accused Deva alias Suraj has been granted bail by this
Court on 11.3.2010 in Criminal Misc. Bail Application No. 5685
of 2010. The case of the present applicant is identical to that of co-
accused who has been granted bail.
Taking into consideration the facts and circumstances of the case,
without expressing any opinion on merits and on the ground of
parity, bail application is allowed.
Let the applicant Dharmveer son of Sri Mevaram Jatav involved in
case crime No. 1017 of 2009, under Sections 393, 307 I.P.C. and
7 Criminal Law Amendment Act, Police Station Shikohabad,
District Firozabad, be released on bail on executing a personal
bond and furnishing 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 pressurize/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 behaviour.
In case of breach of any of the above conditions, the court below
shall be at liberty to cancel the bail.
Order Date :- 18.6.2010
Rmk.