Allahabad High Court High Court

Santosh Kumar @ Sante vs State Of U.P. on 4 February, 2010

Allahabad High Court
Santosh Kumar @ Sante vs State Of U.P. on 4 February, 2010
Court No. - 35

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35291 of 2009

Petitioner :- Santosh Kumar @ Sante
Respondent :- State Of U.P.
Petitioner Counsel :- M.S. Khan
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Jayashree Tiwari,J.

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

It is contended that the accused is involved in the incident of
motorcycle lifting. In two such cases, it is alleged that he has been
bailed out. He has annexed the bail orders as Annexure 3 and 4 .
Learned AGA pointed out that the accused is habitual in motorcycle
lifting but no conviction in this regard could be shown by the learned
AGA.

Without going into merit of the case at this stage and considering the fact
that in other two cases he has been bailed out and the offence is triable
by the court of Magistrate, I think it expedient that the accused be released on
bail.

Let accused applicant Santosh Kumar @ Sante involved in Case Crime
No.224 of 2009 under Section 379 and 411 IPC, Police Station Raipurwa,
District Kanpur Nagar be released on bail on his furnishing a personal bond
of Rs.50,000/- and two sureties in the like amount to the satisfaction of court
concerned plus following undertaking that :

1. The applicant will not engage himself in any illegal act of motorcycle
lifting in future.

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

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

4.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
P.P.