Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16391 of 2010 Petitioner :- Akhlesh Respondent :- State Of U.P. Petitioner Counsel :- Randhir Jain,Ashish Jaiswal 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 Dheer Singh and Netra Pal, whose case stands on
the same footing, have been granted bail by this court on 26.05.2010 in
Criminal Misc. Bail Applications No. 13643 of 2010 and 13644 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
24.03.2010.
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 Akhlesh involved in Case Crime No. 183 of 2010, under
Sections 308/323/504/506 IPC, P.S. Chandpur, District Bijnor 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 :- 1.7.2010
IA/v.k.updh.