Allahabad High Court High Court

Pramod Joshi vs State Of U.P. on 1 July, 2010

Allahabad High Court
Pramod Joshi vs State Of U.P. on 1 July, 2010
Court No. - 8

Case :- BAIL No. - 7106 of 2009

Petitioner :- Pramod Joshi
Respondent :- State Of U.P.
Petitioner Counsel :- Kaushal Kishore Tewari
Respondent Counsel :- Govt.Advocate

Hon'ble Shri Kant Tripathi,J.

Heard learned counsel for the applicant and learned AGA and perused the
record.

The learned counsel for the applicant submitted that the co-accused Brijesh
Joshi, from whom recovery has been made, has already been enlarged on bail
vide the order dated 14.05.2010 passed by this Court in Bail Application No.
8055 of 2009. Nothing has been recovered from the applicant. It was also
submitted that the applicant has falsely been implicated in this case.

There does not appear to be any reasonable ground to believe that the
applicant will tamper with the witnesses or abscond, if released on bail.

Keeping in view the nature of the offence, evidence, complicity of the
accused, the severity of the punishment and submissions of the learned
counsel for the applicant and the learned AGA, I am of the view that the
applicant has made out a case for bail.

Let the applicant Pramod Joshi involved in Crime No. 986 of 2009, under
sections 411, 419 and 420 IPC, P.S. Mohammadi, District Lakhimpur Kheri
be released on bail on his furnishing a personal bond and two sureties each in
the like amount to the satisfaction of the Chief Judicial Magistrate concerned.

Order Date :- 1.7.2010
shailesh