Allahabad High Court High Court

Sanjay @ Guddu @ Ravi vs State Of U.P. on 4 February, 2010

Allahabad High Court
Sanjay @ Guddu @ Ravi vs State Of U.P. on 4 February, 2010
Court No. - 35

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 34168 of 2009

Petitioner :- Sanjay @ Guddu @ Ravi
Respondent :- State Of U.P.
Petitioner Counsel :- Aditya Prasad Mishra,Arun Kumar Vishwakarma
Respondent Counsel :- Govt Advocate

Hon'ble Mrs. Jayashree Tiwari,J.

Heard learned counsel for the accused applicant and the learned AGA and
perused the record.

It is contended on behalf of the learned counsel for the accused applicant that
in the same incident four person were arrested, out of which two were not
send for identification parade and they were enlarged on bail by the learned
Lower Court. It is further contended that there are no criminal antecedent
against the co accused.

All the facts are not disputed by the leaned counsel for the State.

Without going into the merit of the case at this stage and considering the fact
that the offence is triable by the Court of Magistrate. This is the same
incident in which the accused is alleged to have been involved with no other
criminal antecedent. I think it expedient that the accused be released on bail.

Let the accused applicant Sanjay @ Guddu @ Ravi involved in case Crime
No.322 of 2009 under Section 392 411, 341 I.P.C. Police Station Brahmpuri
District Meerut be released on bail on his furnishing a personal bond and two
sureties each in the like amount to the satisfaction of Court concerned plus
following undertaking that:

1. The applicant will not tamper with the evidence during the trial.

2. The applicant will not pressurize/intimidate the prosecution witness.

3. The applicant shall not absent himself from appearing in the Court on the
date fixed without prior permission of the Court.

Order Date :- 4.2.2010
PR/-