Allahabad High Court High Court

Rajesh Verma vs State Of U.P. on 22 January, 2010

Allahabad High Court
Rajesh Verma vs State Of U.P. on 22 January, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1765 of 2010

Petitioner :- Rajesh Verma
Respondent :- State Of U.P.
Petitioner Counsel :- Alok Sharma
Respondent Counsel :- Govt Advocate

Hon'ble Amar Saran,J.

Heard learned counsel for the applicant and the learned A.G.A.

It is argued by the learned counsel for the applicant that the applicant is said
to have absconded along with the other co-accused Omi Yadav and hence
their bail was cancelled but by an order passed by Hon’ble Ravindra Singh, J,
dated 28.10.2009, the co-accused Omi Yadav was granted bail. The applicant
is in jail since 2.6.2009 and he undertakes to regularly appear before the court
on every date fixed for proceeding the trial. Learned AGA could not dispute
this position.

Having considered the submissions of the parties and without expressing any
opinion on the merits of the case, let the applicant Rajesh Verma involved in
case crime No. 234 of 2000 ( S.T. No. 52 of 2004, under Section 302, 201
I.P.C, P.S. Kotwali, district Shahjahanpur be released on bail on his executing
a personal bond and furnishing two heavy sureties each in the like amount to
the satisfaction of court concerned with the conditions:

1. That the applicant shall not tamper with the evidence.

2. That he shall report to the court of CJM concerned in the first week of each
month to show his good conduct and behaviour till conclusion of the trial.

In case of default of any of the above mentioned conditions, the bail granted
to the applicant shall be deemed cancelled and he shall be taken into custody
forthwith.

Order Date :- 22.1.2010
sfa/