Allahabad High Court High Court

Pushpendra Kumar vs State Of U.P. on 4 February, 2010

Allahabad High Court
Pushpendra Kumar vs State Of U.P. on 4 February, 2010
Court No. - 35

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35294 of 2009

Petitioner :- Pushpendra Kumar
Respondent :- State Of U.P.
Petitioner Counsel :- Mithilesh Kumar Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Jayashree Tiwari,J.

The computerised copy of the bail order of accused Pushpendra Kumar has
been filed by the learned counsel for the accused applicant, the same be taken
on record and be made part of the record.

Heard learned counsel for the accused applicant and the learned AGA.

It is contended on behalf of the accused applicant that in the connected case
accused Pushpendra Kumar has already been enlarged on bail by this Court
vide order dated 21.1.2010. The case of the present accused applicant is too
at par with the case of accused Pushpendra Kumar. This fact is not rebutted or
contradicted by the learned AGA.

Without going into merit of the case at this stage and considering the entirety
of the circumstances, I think it expedient that the accused be released on bail.

Let accused applicant Pushpendra Kumar involved in Case Crime No.769 of
2009 under Sections 394, 411 IPC, Police Station Shahganj, District Agra
be released on bail on his furnishing a personal bond and two sureties each in
the like amount to the satisfaction of court concerned plus following
undertaking that :

1.The applicant will not tamper with the evidence during the trial.

2. The applicant will not pressurize/intimidate the prosecution witness.

3.The applicant shall not absent himself from appearing in the Court on the
date fixed without prior permission of the Court.

Order Date :- 4.2.2010
P.P.