Allahabad High Court High Court

Badshah vs State Of U.P. on 2 August, 2010

Allahabad High Court
Badshah vs State Of U.P. on 2 August, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19965 of 2010

Petitioner :- Badshah
Respondent :- State Of U.P.
Petitioner Counsel :- R.P. 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.

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 Badshah involved in Case Crime No. 248 of 2010, under
Sections 136, 136(1) B Electricity Act, P.S. Shahi, District Bareilly 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 :- 2.8.2010
MLK/v.k.updh.