Allahabad High Court High Court

Banwari vs State Of U.P. on 4 August, 2010

Allahabad High Court
Banwari vs State Of U.P. on 4 August, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20274 of 2010

Petitioner :- Banwari
Respondent :- State Of U.P.
Petitioner Counsel :- Jai Narain,Dalvir Singh
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 Banwari involved in Case Crime No. 484 of 2010 under
Sections 379, 411 I.P.C., Police Station New Agra, District Agra be released
on bail on 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 :- 4.8.2010
vinay