Court No. - 43 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17029 of 2010 Petitioner :- Jitendra Singh Respondent :- State Of U.P. Petitioner Counsel :- Siddharth Saran,P K. Singh Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant and the learned A.G.A. and perused
the record.
It is contended by learned counsel for the applicant that the applicant is not
named in FIR, the name of the applicant has been disclosed by co-accused
Ram Kripal, the applicant was taken into police remand, nothing
incriminating has been recovered from the possession of the applicant or at
his pointing out and there is no other credible evidence to connect the
applicant with the commission of the alleged offence, the case of the applicant
is distinguishable with the case of co-accused, who are named in FIR and
from whose possession the recovery has been made. The applicant is in jail
since 13.5.2010.
In view of the facts and circumstances of the case and submissions made by
the learned counsel for the applicant and without expressing any opinion on
the merits of the case the applicant is entitled to be released on bail.
Let the applicant Jitendra Singh involved in case crime no. 944 of 2010
under section 3/7, 25/27/29 Arms Act, Section 409, 420, 401, 471, 120-B
I.P.C., Police Station Kotwali, Basti, District Basti be released on bail on his
furnishing a personal bond and two heavy sureties each in the like amount to
the satisfaction of the Court concerned with the conditions.
• That the applicant shall not tamper with the evidence.
• That he shall report to the court of C.J.M. concerned in the first week
of each month to show his good conduct and behaviour till conclusion
of the trial.
In case of default of any of the above mentioned conditions, the bail granted
to the applicant shall be deemed cancelled and he shall be taken into custody
forthwith.
Order Date :- 29.7.2010
Su