Allahabad High Court High Court

Jitendra Pathak vs State Of U.P. on 18 January, 2010

Allahabad High Court
Jitendra Pathak vs State Of U.P. on 18 January, 2010
Court No. - 43

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2507 of 2009

Petitioner :- Jitendra Pathak
Respondent :- State Of U.P.
Petitioner Counsel :- K.K. Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicant and learned AGA in opposition.

The applicant seeks bail in Case Crime No.506 of 2008, under Sections 489-
Ka, Kha, Ga and 420 IPC, Police Station Bara, District Kanpur Nagar.

Learned counsel for the applicant contended that applicant is in jail since
17.9.2008.

Learned AGA could not dispute the said fact.

Considering the period of detention, I consider it appropriate to enlarge the
applicant on bail on the following conditions:-

1. That the applicant will not abscond nor tamper with prosecution witnesses.

2. That the applicant will report to the police station concerned once in every
month at a time and date to be fixed by officer in charge of the police station
concerned.

3. That the applicant will not leave district without prior intimation to the
police station concerned.

4. That one of two sureties will be his near kith and kin.
It is made clear that in the event of any breach of any of these conditions, this
bail is automatically cancelled.

Let the applicant Jitendra Pathak be released on bail in Case Crime No.506 of
2008, under Sections 489-Ka, Kha, Ga and 420 IPC, Police Station Bara,
District Kanpur Nagar subject to his furnishing personal bond of Rs two lac
with two sureties each in the like amount to the satisfaction of the CJM
concerned.

Order Date :- 18.1.2010

Rk