Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19545 of 2010 Petitioner :- Guddu Natt Respondent :- State Of U.P. Petitioner Counsel :- Anand Kumar Pandey 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 after the grant of
bail the applicant due to some unavoidable circumstances could not
appear before the court on the date fixed, consequently non bailable
warrant was issued against the applicant and his bail was cancelled.
Learned counsel for the applicant submits that the applicant undertakes
that after release on bail he shall regularly attend the court on each and
every date.The applicant is in jail since 05-4-2010.
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 Guddu Nutt involved in Case crime no.54 of 2008
under section 8/20 NDPS Act , Police Station Bansdeeh Road district
Ballia 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 :- 28.7.2010
IA