Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2529 of 2010 Petitioner :- Rakesh Yadav Respondent :- State Of U. P. Petitioner Counsel :- Satyendra Kumar Tripathi Respondent Counsel :- Govt Advocate Hon'ble Shashi Kant Gupta,J.
Heard learned counsel for the applicant, learned A.G.A. and perused the
record.
Learned counsel for the applicant submitted that , after the grant of bail, the
applicant due to some unavoidable circumstances could not appear before the
court on the date fixed , consequently non bailable warrant was issued against
him and the applicant surrendered before the court below. Learned counsel
further submits that the applicant undertakes that after release on bail he shall
regularly attend the court on each and every date .
Taking into consideration the facts and circumstances of the case, I am of the
view that the applicant deserves to be bailed out.
Let the applicant Rakesh Yadav involved in Case Crime No.117 of 2006 (ST
No. 284 of 2008) under sections 41/413 IPC, P.S. G.R.P. Kanpur
Nagar,District Kanpur Nagar be released on bail on his executing a personal
bond and furnishing two heavy sureties each in the like amount to the
satisfaction of the Court concerned on filing an undertaking that after release
on bail he shall regularly attend the court on each and every date and shall
cooperate with the Court in early hearing of the case 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 :- 2.2.2010
MLK