Allahabad High Court High Court

Saleem vs State Of U.P. on 28 July, 2010

Allahabad High Court
Saleem vs State Of U.P. on 28 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 4544 of 2010

Petitioner :- Saleem
Respondent :- State Of U.P.
Petitioner Counsel :- Om Vikas Chaudhary
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Heard learned counsel for the applicant, learned A.G.A. and perused the
record.

Learned counsel for the applicant submits that the applicant has been falsely
implicated. It is further submitted by learned counsel for the applicant that in
the present case co accused Imran, Zaheer Khan, Jannees and Shaukar, whose
case stand on the same footing, have been granted bail by this court on
23.02.2010 and21.06.2010, in Criminal Misc. Bail Applications No. 4533 of
2010 and 15493 of 2010 and has claimed parity. This fact has not been
disputed by the learned A.G.A. He further submits that the applicant is in Jail
since 18.12.2009.

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 Saleem involved in Case Crime No. 648 of 2009, under
Sections 41/102 Cr.P.C., 414 IPC, P.S. Govardhan, District Mathura 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 :- 28.7.2010
Vinay/v.k.updh.