Allahabad High Court High Court

Raju @ Niyaz vs State Of U.P. on 16 June, 2010

Allahabad High Court
Raju @ Niyaz vs State Of U.P. on 16 June, 2010
Court No. - 6

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12466 of 2010

Petitioner :- Raju @ Niyaz
Respondent :- State Of U.P.
Petitioner Counsel :- Raees Ahmad
Respondent Counsel :- Govt Advocate

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the applicant and the learned A.G.A. for the State.
This application has been filed on behalf of the applicant Raju @ Niyaz who
is accused in Case Crime No. 201 of 2010, under Sections 363, 366, 376
I.P.C., registered with P.S. Zafrabad, District Jaunpur for being enlarged on
bail during the pendency of the trial.

It is contended that the prosecutrix is major and had left her house of father on
her own accord and this fact she has stated categorically in her statement
recorded under Section 164 Cr.P.C..

He next contended that the applicant has no criminal antecedents and he is in
jail since 18.4..2010.

The bail is, however, opposed by the learned A.G.A.
Considering the nature of submissions made on behalf of the applicant and the
fact that the applicant has no criminal antecedents, this court is of the view
that the applicant is entitled to be enlarged on bail.
Let the applicant Raju @ Niyaz son of Shri Shamim involved in Case Crime
No. 201 of 2010, under Sections 363, 366, 376 I.P.C., registered with P.S.
Zafrabad, District Jaunpur be released on bail on his executing a personal
bond and furnishing two sureties each in the like amount to the satisfaction of
the court concerned subject to the following conditions:-
I.The applicant shall record his attendance before the concerned C.J.M. on the
7th day of every month.

II.The applicant shall not tamper with the prosecution evidence.
III.The applicant shall co-operate in the early conclusion of the trial and will
not seek any unnecessary adjournments.

In case of breach of any of the above conditions, the trial court will be at
liberty to cancel the bail.

Order Date :- 16.6.2010
vks