Allahabad High Court High Court

Amrit Pal Singh vs State Of U.P. on 8 July, 2010

Allahabad High Court
Amrit Pal Singh vs State Of U.P. on 8 July, 2010
Court No. - 51
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17339 of 2010
Petitioner :- Amrit Pal Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Aditya Prasad Mishra,Ravi Shanker Tiwari
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 is
innocent and has been falsely implicated. He further submits that false
recovery of one ear ring has been shown from the possession of the
applicant .He further submits that there is no indepedent witness of the
alleged recovery. He further submits that except two cases the applicant
has no criminal history and is in Jail since 14-5-2010.

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 Amrit Pal Singh involved in Case Crime No. 920 of
2010 under Section 382, 411 IPC , P.S. Puranpur District Pilibhit 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 :- 8.7.2010
IA