Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18030 of 2010 Petitioner :- Dharam Raj Respondent :- State Of U.P. Petitioner Counsel :- Gaurav Kumar Shukla 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 has been
falsely implicated. It is further submitted by learned counsel for the
applicant that in the present case co accused Vinod @ Bablu, whose
case stands on the same footing, has been granted bail by this court
on 12.05.2010, in Criminal Misc. Bail Application No. 10350 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 12.05.2010.
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 Dharam Raj involved in Case Crime No. 77 of 2010,
under Sections 364, 419, 420 IPC, P.S. Dubauliya, District Basti 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 :- 15.7.2010
IA/v.k.updh.