Court No. - 6 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 10998 of 2010 Petitioner :- Ashok Kumar Mishra Respondent :- State Of U.P. Petitioner Counsel :- Ajeeet Kumar Singh Respondent Counsel :- Govt Advocate Hon'ble Bala Krishna Narayana,J.
Heard learned counsel for the applicant and the learned A.G.A.
The applicant Ashok Kumar Mishra who is accused in case crime no. 156 of
2010, under Sections 419, 420, 467, 468, 471 I.P.C., P.S. Kerakat, District
Jaunpur has filed this application for being enlarged on bail during the
pendency of trial.
It is contended by learned counsel for the applicant that the only allegation
which has been made against the applicant is that he conspired in the
commission of offence and no overt act of any kind has been attributed to
him. It is next contended that the applicant is in jail since 18.3.2010 has no
criminal history to his credit.
The prayer for bail is, however, vehemently opposed by the learned AGA.
Without expressing any opinion on the merits of the matter, I consider it
appropriate to release the applicant on bail.
Let the applicant Ashok Kumar Mishra involved in case crime no. 156 of
2010, under Sections 419, 420, 468, 471 I.P.C., P.S. Kerakat, District Jaunpur
be released on bail on his furnishing a personal bond and two sureties each in
the like amount to the satisfaction of Court concerned subject to the following
conditions:-
1. The applicant shall record his attendance before the concerned C.J.M. on
7th day of every month.
2. The applicant shall not tamper with the prosecution evidence.
3. The applicant shall co-operate in the early conclusion of the trial and will
not seek any unnecessary adjournments.
In case of breach of any of the above conditions, the trial court will be at
liberty to cancel the bail.
Order Date :- 15.6.2010
Prabhat