Allahabad High Court High Court

Hariom vs State Of U.P. on 5 July, 2010

Allahabad High Court
Hariom vs State Of U.P. on 5 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16702 of 2010

Petitioner :- Hariom
Respondent :- State Of U.P.
Petitioner Counsel :- Birendra S. 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 the learned counsel for the applicant that the applicant is
innocent and has been falsely implicated. He further submits that false
recovery of one motor cycle is alleged to have been shown from the
possession of the applicant. There is no independent witness of the recovery.
He further submits that the applicant has got no criminal history and there is
no chance of his fleeing away from the judicial process or tampering with the
prosecution evidence. The applicant is in jail since 22.5.2010.

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 Hariom involved in Case Crime No. 127 of 2010, under
Sections 379, 411 I.P.C., P.S. Fatehpur Sikri, 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 :- 5.7.2010
vinay