Allahabad High Court High Court

Mundan Singh vs State Of U.P. on 5 January, 2010

Allahabad High Court
Mundan Singh vs State Of U.P. on 5 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35969 of 2009

Petitioner :- Mundan Singh
Respondent :- State Of U.P.
Petitioner Counsel :- K.S.Chahar
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 in the present case co
accused Smt. Chandrawati and Raghubeer Singh, whose cases stand on the
same footing, have been granted bail by this court on 27.10.09 and
11.11.2009 in Criminal Misc. Bail Applications No.26152/09 and 28787/09
respectively and has claimed parity. This fact has not been disputed by the
learned A.G.A. He further submits that the applicant has no criminal history
and is in Jail since 29.10.09.

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 Mundan Singh involved in Case Crime No. 149 of 2009
under Sections 147,353,332,323,504,506,307 I.P.C. , Section 3(i)(x) SC/ST
Act and section 7 of Criminal Law Amendment Act, P.S. Pachokhara,
District Firozabad be released on bail on his furnishing a personal bond and
two sureties each in the like amount to the satisfaction of the court concerne
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 :- 5.1.2010
MLK