Allahabad High Court High Court

Ajay And Another vs State Of U.P. on 6 January, 2010

Allahabad High Court
Ajay And Another vs State Of U.P. on 6 January, 2010
Court No. - 48
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 137 of 2010
Petitioner :- Ajay And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Rakesh Kumar Singh Chauha,Smt. Neelam Singh
Chauhan
Respondent Counsel :- Govt Advocate
Hon'ble Shashi Kant Gupta,J.

Heard learned counsel for the applicants, learned A.G.A. and perused the
record.

It is submitted by learned counsel for the applicants that in the present case
three cases have been shown in the gang chart against each of the applicants
in which the applicants have been released on bail. The applicants are in Jail
since 05-11-2009.

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 applicants Ajay and Surendra involved in Case crime no.501 of
2009 under section 307 IPC and Section 12 D.A.A.Act , Police Station
Iradatnagar district Agra be released on bail on their 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 shall 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 mentioned conditions the court
below shall be at liberty to cancel the bail.

Order Date :- 6.1.2010
IA