Court No. - 43 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 7688 of 2010 Petitioner :- Mohd. Shahid Respondent :- State Of U.P. Petitioner Counsel :- Gurfan Ali Respondent Counsel :- Govt Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant and the learned A.G.A. and perused
the record.
It is contended by learned counsel for the applicant that the allegation made
against the applicant is that he had realised the amount for providing ration
card and voter card but the same have not been provided, thereafter he was
apprehended, he is in jail since 14.2.2010, he is having no criminal
antecedent.
In view of the facts and circumstances of the case and submissions made by
the learned counsel for the applicant and without expressing any opinion on
the merits of the case the applicant is entitled to be released on bail.
Let the applicant Mohd.Shahid involved in case crime no. 153 of 2010 under
Sections 420, 467, 468, 471 I.P.C., Police Station Kotwali, District
Ghaziabad be released on bail on his furnishing a personal bond and two
heavy sureties each in the like amount to the satisfaction of the Court
concerned with the conditions.
• That the applicant shall not tamper with the evidence.
• That he shall report to the court of C.J.M. concerned in the first week
of each month to show his good conduct and behaviour till conclusion
of the trial.
In case of default of any of the above mentioned conditions, the bail granted
to the applicant shall be deemed cancelled and he shall be taken into custody
forthwith.
Order Date :- 20.7.2010
Su