Allahabad High Court High Court

Dheeraj Singh Alias Dheeraj vs State Of U.P. on 16 June, 2010

Allahabad High Court
Dheeraj Singh Alias Dheeraj vs State Of U.P. on 16 June, 2010
Court No. - 6

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12624 of 2010

Petitioner :- Dheeraj Singh Alias Dheeraj
Respondent :- State Of U.P.
Petitioner Counsel :- Aditya Kumar Tripahti
Respondent Counsel :- Govt Advocate

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the applicant and learned AGA.

The applicant Dheeraj Singh @ Dheeraj seeks bail in case crime no. 107 of
2010, under Sections 323, 504, 306 I.P.C., P.S.- Bharthana, District- Etawah,
during the pendency of the trial.

It is contended by the learned counsel for the applicant that the applicant is
the father-in-law of the complainant and he has been falsely implicated in the
instance case. The suicide note was not recovered at the time of preparation of
the inquest report whereas the same was subsequently manufactured after four
days with a view to falsely implicate the applicant. It is also contended that
the applicant is injail since 21-03-2010 and has no criminal antecedents.

The bail is however, opposed by the learned AGA.

Without expressing any opinion on the merits of the matter and the fact that
the applicant does not have any criminal history, I consider it appropriate to
release the applicant on bail.

Let the applicant Dheeraj Singh @ Dheeraj, involved in case crime no. 107 of
2010 , under Section 323, 504, 306 I.P.C. , P.S. Bharthana, District-Etawah,
be released on bail on his furnishing a personal bond and two sureties each in
the like amount to the satisfaction of Court concerned subject to the following
conditions:-

1. The applicant shall record his attendance before the concerned C.J.M. On
7th day of every month.

2. The applicant shall not tamper with the prosecution evidence.

3. The applicant shall co-operate in the early conclusion of the trial and will
not seek any unnecessary adjournments.

In case of breach of any of the above conditions, the trial court will be at
liberty to cancel the bail.

Order Date :- 16.6.2010
RK/-