Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2615 of 2010 Petitioner :- Amit And Another Respondent :- State Of U. P. Petitioner Counsel :- Abhitab Kumar Tiwari 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 the applicants are
innocent and have been falsely implicated, and false recovery of Rs. 300/- and
one knife from the applicant No. 1 and Rs. 200/- and one knife from the
applicant No. 2 are alleged to have been shown from their possession. He
further submits that the applicants have got no criminal history and there are
no chances of their fleeing away from the judicial process or tampering with
the prosecution evidence. The applicants are in jail since 29.12.09.
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 applicants have made out a case for bail.
Let the applicants Amit & Ajay involved in Case Crime No. 454 of 2009,
under Sections 457, 380, 411 I.P.C., P.S. Lalkurti, District Meerut 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 applicants will not tamper with the evidence during the trial.
(ii) The applicants will not pressurise/ intimidate the prosecution witness.
(iii)The applicants will appear before the trial court on the date fixed.
(iv)The applicants shall report to the police station concerned in the first week
of each month to show their 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 :- 3.2.2010
vinay