Allahabad High Court High Court

Aqeel vs State Of U.P. on 9 July, 2010

Allahabad High Court
Aqeel vs State Of U.P. on 9 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17148 of 2010

Petitioner :- Aqeel
Respondent :- State Of U.P.
Petitioner Counsel :- Mohd. Shabbir
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 has been falsely
implicated. It is further submitted by learned counsel for the applicant that in
the present case co accused Dhyan Pal, whose case stands on the same
footing, has been granted bail by this court on 23.02.2010, in Criminal Misc.
Bail Application No. 4583 of 2010 and has claimed parity. This fact has not
been disputed by the learned A.G.A. He further submits that the applicant has
no criminal history and is in Jail since 18.08.2009.

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 Aqeel involved in Case Crime No. 162 of 2010, under
Sections 147, 148, 149, 364 A, 452, 506, 120B IPC, P.S. Cantt, District
Shahjahanpur 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 :- 9.7.2010
Vinay/v.k.updh.