Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19692 of 2010 Petitioner :- Brijpal Respondent :- State Of U.P. Petitioner Counsel :- V.P.Gupta 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 is innocent
and has been falsely implicated. It is further submitted by learned
counsel for the applicant that in the present case co accused Suresh,
whose case stands on the same footing, has been granted bail by this
Court on 25-6-2010 in Criminal Misc. Bail Application No. `16033 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 27-3-2010.
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 Brijpal involved in Case Crime No.331 of 2010 under
Section 392, 411 IPC, P.S. Bachhraun, District J.P.Nagar 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 :- 29.7.2010
IA