Allahabad High Court High Court

Sanjay Bhatnagar vs State Of U.P. on 16 June, 2010

Allahabad High Court
Sanjay Bhatnagar vs State Of U.P. on 16 June, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15022 of 2010

Petitioner :- Sanjay Bhatnagar
Respondent :- State Of U.P.
Petitioner Counsel :- A.R. Siddiqui,Shahabuddin
Respondent Counsel :- Govt. Advocate

Hon'ble Naheed Ara Moonis,J.

Heard, the learned counsel for the applicant, the learned AGA for the State
and perused the record.

The present bail application has been moved by the applicant Sanjay
Bhatnagar in case crime no. 1777 of 2009, under Sections 307, 147, 148, 149
IPC, P.S. Said Nagli, District-J.P. Nagar at Amroha, with a prayer that he
may be admitted to bail.

According to the first information report the applicant has been assigned a
role of firing to the injured Smt. Meenu Verma, which hit on her head,
though she was not intended to be assaulted.

It is contended by the learned counsel for the applicant that the applicant has
been falsely implicated in the present case. There is a cross case and the
applicant side had also sustained injuries of which there is no explanation
given by the prosecution. The co-accused have already been released on bail.
There is no chance of absconding. In case the applicant is enlarged on bail, he
will not misuse the liberty of the bail.

Per contra the learned A.G.A. has contended that the specific role of firing has
been assigned to the applicant, he will try to intimidate the witnesses if
released on bail.

In view of the aforesaid facts and circumstances, without expressing any
opinion about the merits of the case, let the applicant, Sanjay Bhatnagar,
involved in 1777 of 2009, under Sections 307, 147, 148, 149 IPC, P.S. Said
Nagli, District-J.P. Nagar at Amroha, be enlarged on bail, on his executing a
personal bond and furnishing two heavy 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.

In defiance of the above conditions, the prosecution would be at liberty to
move application for cancellation of bail.

Order Date :- 16.6.2010
AN