Allahabad High Court High Court

Sanjay @ Kallu vs State Of U.P. on 25 January, 2010

Allahabad High Court
Sanjay @ Kallu vs State Of U.P. on 25 January, 2010
Court No. - 51
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1849 of 2010
Petitioner :- Sanjay @ Kallu
Respondent :- State Of U.P.
Petitioner Counsel :- Sunil Kumar Yadav
Respondent Counsel :- Govt Advocate
Hon'ble Shashi Kant Gupta,J.

Heard learned counsel for the applicants, 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. It is further submitted that false
recovery of one Mobile set has been shown from the possession of the
applicant. There is no public witness of the recovery. It is further submitted
that the co- accused Sonu has already been granted bail by this Court on 20-
11-2009 in Bail application no.30336 of 2009. It is further stated that the case
of the applicant stands on the same footing and claimed parity It is further
submitted that the applicant does not have any criminal history. The applicant
is in Jail since 14-5-2009.

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 Sanjay @ Kallu involved in Case crime no.422 of 2009
under sections 392, 411 IPC, Police Station North district Firozabad 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 shall not tamper with the evidence during the trial.

(ii)The applicant will not pressurize/ 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 behaviour.
In case of breach of any of the above mentioned conditions the court below
shall be at liberty to cancel the bail
Order Date :- 25.1.2010
IA