Allahabad High Court High Court

Kallu Kurmi vs State Of U.P. on 19 January, 2010

Allahabad High Court
Kallu Kurmi vs State Of U.P. on 19 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1391 of 2010

Petitioner :- Kallu Kurmi
Respondent :- State Of U.P.
Petitioner Counsel :- Rafeek Ahmad Khan
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 submitted that, after the grant of bail, the
applicant due to some unavoidable circumstances could not appear before the
court on the date fixed, consequently, non bailable warrant was issued against
the applicant and his bail was cancelled.

Learned counsel further submits that the applicant undertakes that after
release on bail he shall regularly attend the court on each and every date .

Taking into consideration the facts and circumstances of the case, I am of the
view that the applicant deserves to be bailed out.

Let the applicant Kallu Kurmi involved in Case Crime No. 321 of 1991,
under Sections 467, 468, 471, 472, 170 & 420 I.P.C., P.S. Mahoba, District
Mahoba be released on bail on his 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 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 :- 19.1.2010
vinay