Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17559 of 2010 Petitioner :- Netra Pal Respondent :- State Of U.P Petitioner Counsel :- Sanjay Kumar Dubey 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 the learned counsel for the applicant that the applicant is
innocent and has been falsely implicated due to village enmity. He further
submits that the kidnapped boy has been recovered from the possession of the
applicant, in fact, he has been recovered from the possession of the co-
accused Satyapal. He further submits that the applicant has got no criminal
history and there is no chance of his fleeing away from the judicial process or
tampering with the prosecution evidence. The applicant is in jail since
24.4.2010.
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 Netra Pal involved in Case Crime No. 214 of 2010, under
Section 364 I.P.C., P.S. Sikandrarau, District Hathras 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 :- 12.7.2010
vinay