Allahabad High Court High Court

Ranjit Alias Baba Langada vs State Of U.P. on 4 January, 2010

Allahabad High Court
Ranjit Alias Baba Langada vs State Of U.P. on 4 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 34628 of 2009

Petitioner :- Ranjit alias Baba Langada
Respondent :- State Of U.P.
Petitioner Counsel :- K.K.Dwivedi
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. He further submits that there is
dispute between the co-accused Sunil and the informant with regard to Tempo
in question, and the applicant has nothing to do with the said dispute nor any
recovery has been made from the possession of the applicant. The applicant
has got no criminal history and is in jail since 24.10.09.

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 Ranjit alias Baba Langada involved in Case Crime No. 140
of 2009 under Sections 420, 406, 411 I.P.C., P.S. Mantola, District Agra 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.

(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 :- 4.1.2010
vinay