Allahabad High Court High Court

Kallu vs State Of U.P. on 7 July, 2010

Allahabad High Court
Kallu vs State Of U.P. on 7 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17143 of 2010

Petitioner :- Kallu
Respondent :- State Of U.P.
Petitioner Counsel :- P.P. Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Shashi Kant Gupta,J.

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

It is submitted by learned counsel for the applicant that the applicant is
innocent and has been falsely implicated. He further submits that the alleged
injuries caused to the victim cannot be said to be dangerous to life. He
further submits that the present prosecution has been launched against the
applicant just to victimise and harass the applicant. The applicant has no
criminal history and is in jail since 27.4.2010.

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 Kallu involved in Case Crime No. 343 of 2010, under
Sections 307, 506 I.P.C., P.S. Masoori, District Ghaziabad 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.

Order Date :- 7.7.2010
vinay