Allahabad High Court High Court

Lallan And Another vs State Of U.P. on 2 August, 2010

Allahabad High Court
Lallan And Another vs State Of U.P. on 2 August, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19950 of 2010

Petitioner :- Lallan And Another
Respondent :- State Of U.P.
Petitioner Counsel :- V.P. Gupta
Respondent Counsel :- Govt.Advocate

Hon'ble Shashi Kant Gupta,J.

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

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 applicants have made out a case for bail.

Let the applicants Lallan & Jamshed involved in Case Crime No. 491 of 2010,
under Sections 394 and 411 I.P.C., Police Station Didauli, District J.P. Nagar
be released on bail on 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 applicants will not tamper with the evidence during the trial.

(ii) The applicants will not pressurise/ intimidate the prosecution witness.

(iii)The applicants 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 :- 2.8.2010
vinay