Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18983 of 2010 Petitioner :- Satish @ Raju Respondent :- State Of U.P. Petitioner Counsel :- Pravin Kumar Singh -Y 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 is
innocent and has been falsely implicated. He further submits
that the applicant is alleged to have fired upon the police party
but no body had received any injury, as such it is a case of no
injury. He further submits that the applicant has no criminal
history and is in Jail since 13-10-2009.
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 Satish alias Raju involved in Case Crime
No. 532 of 2009 under Section 147, 148, 149, 307, IPC, P.S.
Marapur, District Farrukhabad 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 :- 23.7.2010
IA