Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1168 of 2010 Petitioner :- Mohd. Rasheed Respondent :- State Of U.P. Petitioner Counsel :- Apul Misra Respondent Counsel :- Govt Advocate Hon'ble Shashi Kant Gupta,J.
Heard learned counsel for the applicants, 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. It is further submitted that false and
frivolous story has been set up against the applicant. The applicant is alleged
to be the driver of the vehicle which was being used by the co- accused Km.
Suparna Dwivedi . It is further submitted that the main allegation has been
made against the co- accused Km. Suparna Dwivedi and there is no specific
allegation against the applicant . It is further submitted that the applicant does
not have any criminal history. The applicant is in Jail since11-10-2009.
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 Mohd. Rasheed involved in Case crime no.610 of 2009
under section 467, 468, 419, 420, 384, 386 IPC and 12/14 of D.A.A. Act
Police Station Majhgawan district Hamirpur 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 shall not tamper with the evidence during the trial.
(ii)The applicant will not pressurize/ 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 behaviour.
In case of breach of any of the above mentioned conditions the court below
shall be at liberty to cancel the bail.
Order Date :- 13.1.2010
IA