Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17428 of 2010 Petitioner :- Abul Kaish Respondent :- State Of U.P Petitioner Counsel :- Vivek Kumar 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.
Learned counsel for the applicant submits that the applicant has been falsely
implicated. It is further submitted by learned counsel for the applicant that in
the present case co accused Mohd. Usman @ Usman Khan, whose case stands
on the same footing, has been granted bail by this court on 02.07.2010, in
Criminal Misc. Bail Application No. 16582 of 2010 and has claimed parity.
This fact has not been disputed by the learned A.G.A. He further submits that
the applicant has no criminal history and is in Jail since 27.03.2010.
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 Abul Kaish involved in Case Crime No. 280 of 2010, under
Sections 379, 411 IPC, P.S. Shahganj, District Jaunpur 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 :- 9.7.2010
IA/v.k.updh.