Allahabad High Court High Court

Raghvendra vs State Of Up on 10 May, 2010

Allahabad High Court
Raghvendra vs State Of Up on 10 May, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 11049 of 2010

Petitioner :- Raghvendra
Respondent :- State Of Up
Petitioner Counsel :- R.P Dwivedi
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. He further submits that false
recovery of one motor cycle is alleged to have been shown from the
possession of the applicant. There is no independent witness of the recovery.
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 7.3.2010.

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 Raghvendra involved in Case Crime No. 118 of 2010, under
Sections 379, 411 I.P.C., P.S. 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 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 :- 10.5.2010
vinay