Allahabad High Court High Court

Kulveer Thakur vs State Of U.P. on 1 July, 2010

Allahabad High Court
Kulveer Thakur vs State Of U.P. on 1 July, 2010
Court No. - 51
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16418 of 2010
Petitioner :- Kulveer Thakur
Respondent :- State Of U.P.
Petitioner Counsel :- Shailendra Pratap Singh,Ram Daras Yadava
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 the applicant is
an employee and has no concern withy the money received by the
company. He further submits that the disputed money has already been
returned to the informant. He further submits that the case of the
applicant is distinguishable from the case of main accused Dinesh
Katiyar, Managing Director of the company.. He further submits that the
applicant has no criminal history and is in Jail since 12-3-2010.

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 Kulveer Thakur involved in Case Crime No. 196 of
2010 under Section 420, 406, 467,468, 471 IPC, P.S. Kotwali District
Etah 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 :- 1.7.2010
IA