Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1589 of 2010 Petitioner :- Rameez Raja @ Bunty Respondent :- State Of U.P. Petitioner Counsel :- Mrs. Nuzhat Parveen,Irfan- U- Huda 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 learned counsel for the applicant that the applicant is
innocent and has been falsely implicated.It is further submitted that the co-
accused Wasoom alias Vicky in Case crime no.236 of 2009 has already been
granted bail by the Court below on 17-12-2009. It is further submitted that the
case of the applicant stands on the same footing and claimed parity. The
applicant has got no criminal history and is in jail since 14-7-2009.
In view of the facts and circumstances of the case and submissions made by
learned counsel for the applicant and learned A.G.A. and without expressing
any opinion on the merits of the case, the applicant is entitled to be released
on bail.
Let the applicant Rameez Raja @ Bunty involved in Case crime no.236 of
2009 under sections 147, 148, 149, 307, 506 IPC and 7th Crl. Law
Amendment Act Police Station Kareli district Allahabad 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.
In case of breach of the above conditions the Court below shall be at liberty to
cancel the bail.
Order Date :- 21.1.2010
IA