Allahabad High Court High Court

Munna Khan vs State Of U.P. on 27 July, 2010

Allahabad High Court
Munna Khan vs State Of U.P. on 27 July, 2010
Court No. - 51
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 13552 of 2010
Petitioner :- Munna Khan
Respondent :- State Of U.P.
Petitioner Counsel :- Sanjay Mishra
Respondent Counsel :- Govt Advocate
Hon'ble Shashi Kant Gupta,J.

Heard learned counsel for the applicant, learned A.G.A. and perused
the record.

Learned counsel for the applicant submits that the applicant is innocent
and has been falsely implicated. He further submits that present
prosecution has been launched malafidely to harass and victimise the
applicant. He further submits that the applicant has no criminal history
and is in Jail since 24-9-2009.

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 Munna Khan involved in Case Crime No. 238 of
2009 under Sections 379, 411, IPC , P.S. Jahanabad, District Fatehpur
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 :- 27.7.2010
IA