Allahabad High Court High Court

Amir Khan vs State Of U.P. on 23 July, 2010

Allahabad High Court
Amir Khan vs State Of U.P. on 23 July, 2010
Court                        No.                        -                     51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18772 of 2010

Petitioner                    :-                   Amir                     Khan
Respondent               :-                State            Of               U.P.
Petitioner            Counsel             :-          Pooja            Srivastava
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. He further submits that the applicant
has not committed the offence as alleged by the prosecution and the present
prosecution has been launched maliciously just to harass and victimise him.
The applicant has no criminal history and is in jail since 21.6.2010.
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 Amir Khan involved in Case Crime No. 794 of 2010, under
Sections 429, 467, 468, 471 I.P.C., P.S. Civil Lines, District Rampur 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 :- 23.7.2010
vinay