Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19694 of 2010 Petitioner :- Dharmendra Singh Respondent :- State Of U.P. Petitioner Counsel :- K. S. Chahar 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 in the case. He further submitted
that false recovery of one Motor Cycle is alleged to have been shown from
the possession of the applicant and there is no public witness of the
recovery. He further submits that the applicant has got no criminal history to
his credit and there are no chances of his fleeing away from the judicial
process or tampering with the prosecution evidence, and is in jail since
11.05.2010.
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 Dharmendra Singh involved in Case Crime No.68-D of
2009, under Sections379, 411 I.P.C, P.S. Hariparwat, District Agra 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/v.k.updh.