Allahabad High Court High Court

Manu @ Vishal vs State Of U.P. on 6 January, 2010

Allahabad High Court
Manu @ Vishal vs State Of U.P. on 6 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 97 of 2010

Petitioner :- Manu @ Vishal
Respondent :- State Of U.P.
Petitioner Counsel :- Brij Lal Shukla
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 in the case. He further submitted
that false recovery of one country made pistol is alleged to have been
shown from the possession of the applicant after two years from the date
of the alleged incident and there is no public witness of the recovery. He
further submits that the applicant has no criminal history and is in Jail since
5.11.2009.

In view of the facts and circumstances of the case and submissions made by
learned counsel for the applicant and learned A.G.A. and without expressing
any opinion on the merits of the case the applicant is entitled to be released on
bail.

Let the applicant Manu alias Vishal involved in Case Crime No. 447 of
2007 under Sections 379, 411 I.P.C , P.S. T.P. Nagar , District Meerut 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 :- 6.1.2010
MLK