Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1745 of 2010 Petitioner :- Ravindra Kumar @ Bade Lala Respondent :- State Of U.P. Petitioner Counsel :- B. N. Singh 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 in the case. He further submitted
that false recovery of one Mangal Sutra and some other golden ornaments
is alleged to have been shown from the possession of the applicant and
there is no public witness of the recovery. He further submits that the
aforesaid recovered ornaments belong to the applicant and has no criminal
history and is in Jail since 2.12.2009.
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 Ravindra Kumar alias Bade Lala involved in Case Crime
No. 930 of 2009 under Sections 356,411 I.P.C, P.S. Konch , District Jalaun
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 :- 22.1.2010
MLK