Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15289 of 2010 Petitioner :- Jaipal & Another Respondent :- State Of U.P. Petitioner Counsel :- S.K. Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Naheed Ara Moonis,J.
Heard, the learned counsel for the applicants, the learned AGA for the State
and perused the record.
The present bail application has been moved by the applicants Jaipal and Jai
Singh in case crime no. 900 of 2010 under Sections 323, 324, 307 IPC, P.S.
Kaimganj, District Farrukhabad with a prayer that they may be admitted to
bail.
Learned counsel for the applicants contended that the role of the applicants is
of catching hold, specific role has been assigned to other persons. They have
been falsely implicated. The applicants are in jail since 3.4.2010. They are not
previously convicted and having no criminal history. In case, they are
enlarged on bail, they will not misuse the liberty of bail.
On the other hand, the learned AGA has contended that, there is active
participation of the applicants. In case, the applicants are enlarged on bail they
will misuse the liberty of bail by intimidating the witnesses.
In view of the aforesaid facts and circumstances, without expressing any
opinion about the merits of the case, let the applicants Jaipal and Jai Singh
involved in case crime no. 900 of 2010 under Sections 323, 324, 307 IPC,
P.S. Kaimganj, District Farrukhabad , be enlarged on bail, on their executing a
personal bond and furnishing two heavy sureties each in the like amount to
the satisfaction of the court concerned with the following conditions:-
(i)The applicants will not tamper with the evidence during the trial.
(ii)The applicants will not pressurise/ intimidate the prosecution witness.
(iii)The applicants will appear before the trial court on the date fixed.
In case of breach of the above conditions, the court below shall be at liberty to
cancel the bail.
Order Date :- 18.6.2010
prabhat