Allahabad High Court High Court

Ravindra @ Kurru vs State Of U.P. on 2 July, 2010

Allahabad High Court
Ravindra @ Kurru vs State Of U.P. on 2 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 10917 of 2010

Petitioner :- Ravindra @ Kurru
Respondent :- State Of U.P.
Petitioner Counsel :- K.K.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. He further submits that the
applicant has not committed any offence and no recovery has been made from
his possession. He further submits that no proper identification parade has
taken place. He further submits that prior to the institution of the present
prosecution, no criminal case was pending against the applicant. The
applicant is in jail since 11.01.2010.

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 Ravindra @ Kurru involved in Case Crime No. 4 of 2010,
under Sections 395, 342 I.P.C., P.S. Katra, District Shahjahanapur 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 :- 2.7.2010
vinay