Allahabad High Court High Court

Chhunna Sachan vs State Of U.P. on 12 January, 2010

Allahabad High Court
Chhunna Sachan vs State Of U.P. on 12 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1095 of 2010

Petitioner :- Chhunna Sachan
Respondent :- State Of U.P.
Petitioner Counsel :- Sanjay Mishra
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Heard learned counsel for the applicant, learned A.G.A. and perused the
record.

It is submitted by learned counsel for the applicant that the applicant is
innocent and has been falsely implicated, and false recovery of one motor
cycle is alleged to have been shown from the possession of the applicant and
there is no independent witness of the recovery. He further submits that the
said recovery was not connected with any crime at the time of recovery but
after six months of the recovery, the FIR in regard to theft, was filed by the
alleged owner of the motor cycle and the applicant was falsely implicated.
He further submits that the applicant has got no criminal history and is jail
since 11.6.09.

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 Chhunna Sachan involved in Case Crime No. 634 of 2009,
under Sections 379, 411 & 413 I.P.C., P.S. Kotwali, District Fatehpur 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 :- 12.1.2010
vinay