Allahabad High Court High Court

Anil Kumar Sharma vs State Of U.P. on 7 January, 2010

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

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 486 of 2010

Petitioner :- Anil Kumar Sharma
Respondent :- State Of U.P.
Petitioner Counsel :- D. P. S. Yadav
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 in the case. He further submits that
the applicant is husband of the Gaon Pradhan and as such he has been falsely
implicated due to political rivalry only to harass and victimise him. He further
submits that , in fact, no such money , as alleged in the F.I.R., was ever
demanded by the applicant. He further submits that the applicant has no
criminal history and is in jail since 7.9.09.

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 Anil Kumar Sharma involved in Case Crime No.118 of 2009
under Sections 420,506 I.P.C., P.S..Vijaygarh, District Aligarh 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