Court No. - 28 Case :- BAIL No. - 5129 of 2010 Petitioner :- Anil Kumar Tiwari Respondent :- State Of U.P. Thur. S.P. C.B.I./A.C.B., Lucknow Petitioner Counsel :- P. Chakravarty Respondent Counsel :- Bireshwar Nath Hon'ble Shri Kant Tripathi,J.
Heard the learned counsel for the applicant and the learned AGA and perused
the record.
The learned counsel for the applicant submitted that co-accused Ramesh
Chandra Tewari had been directed to be released on bail today in bail
application no. 5125 of 2010. The loan amount has been repaid. It was also
submitted that the applicant has been falsely implicated due to enmity.
There does not appear to be any reasonable ground to believe that the
applicant will temper with the witnesses or abscond, if released on bail.
Keeping in view the nature of the offence, evidence, complicity of the
accused, the severity of the punishment and submissions of the learned
counsel for the applicant and the learned AGA, I am of the view that the
applicant has made out a case for bail.
Let the applicant Anil Kumar Tiwari involved in case crime No. 2(A) of 2006
under sections 120B read with section 420, 468, 471 IPC and Section 13 (2)
read with section 13 (1) (c) (d) of the Prevention of Corruption Act, P.S.
CBI/ACB, Lucknow 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
and also subject to the following conditions:
1. The applicant will continue to attend the court
concerned on the date fixed;
2. the applicant will not tamper with the witnesses;
3. the applicant will not indulge in any illegal activities
during the period of bail.
In case of breach of any of the above conditions, the trial court will be at
liberty to cancel the bail.
Order Date :- 14.7.2010
MTA