Allahabad High Court High Court

K.D. Singh @ Ajai Prakash vs State Of U.P on 12 July, 2010

Allahabad High Court
K.D. Singh @ Ajai Prakash vs State Of U.P on 12 July, 2010
Court No. - 51
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17596 of 2010
Petitioner :- K.D. Singh @ Ajai Prakash
Respondent :- State Of U.P
Petitioner Counsel :- Vinod Kumar Srivastava,Pradeep Kumar Srivastava
Respondent Counsel :- Govt Advocate
Hon'ble Shashi Kant Gupta,J.

Heard learned counsel for the applicant, learned A.G.A. and perused
the record.

Learned counsel for the applicant submits that the applicant is innocent
and has been falsely implicated. He further submits that false and
frivolous story has been set up malafidely to harass and victimise the
applicant. He further submits that the applicant has not committed the
alleged offence. The applicant in paragraph 11 of the affidavit filed in
support of bail application has tried to explain his criminal history and is
in Jail since 04-5-2010.

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 K.D.Singh @ Ajai Prakash involved in Case Crime
No. 175 of 2010 under Section 392, 406, 427, IPC, P.S. Chandwak,
District Jaunpur 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.

Dt: 12-7-2010

IA