Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1680 of 2010 Petitioner :- Anil Rathor Respondent :- State Of U.P. Petitioner Counsel :- Dr. G.S.D. Mishra,Ramesh Upadhyay 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 learned counsel for the applicant that the applicant is
innocent and has been falsely implicated. He further submits that on the same
day two more cases were falsely registered against the applicant and false
recovery of one motor cycle from the joint possession of the applicant and
two co-accused, and one knife also from the present applicant is alleged to
have been shown. He further submits that there is no independent witness of
the recovery. The applicant is in jail since 11.10.09.
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 applicant has made out a case for bail.
Let the applicant Anil Rathor involved in Case Crime No. 815 of 2009, under
Sections 392 & 411 I.P.C., P.S. New Agra, District Agra 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 :- 22.1.2010
vinay