Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18506 of 2010 Petitioner :- Ramvir Respondent :- State Of U.P. Petitioner Counsel :- Chandra Bhan Kushwaha,Ramashankar Shukla 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 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 the applicant and his bail was cancelled.
Learned counsel for the applicant submits that the applicant undertakes
that after release on bail he shall regularly attend the court on each and
every date.The applicant is in Jail since 24-2-2010
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 Ram Veer involved in Case crime no.246 of 2007
under section 307, 411IPC , Police Station Kadar Chowk district
Badaun 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 shall not tamper with the evidence during the trial.
(ii)The applicant will not pressurize/ 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 behaviour.
In case of breach of any of the above mentioned conditions the court
below shall be at liberty to cancel the bail.
Order Date :- 20.7.2010
IA