Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 905 of 2010 Petitioner :- Mohd. Shahin Respondent :- State Of U.P. Petitioner Counsel :- Jawahir Yadav 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 the Flour
mill in question does not belong to the applicant and infact no theft of
electricity has been made by the applicant. It is further submitted that the
applicant does not have any criminal history. The applicant is in Jail since 10-
12-2009.
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. Shahin involved in Case crime no.1864 of 2009
under section 135 Electricity Act, Police Station Shahibabad district
Ghaziabad 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 :- 11.1.2010
IA