Allahabad High Court High Court

Satyaram vs State Of U. P. on 3 February, 2010

Allahabad High Court
Satyaram vs State Of U. P. on 3 February, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2684 of 2010

Petitioner :- Satyaram
Respondent :- State Of U. P.
Petitioner Counsel :- G. R. S. "Pal "
Respondent Counsel :- Govt Advocate

Hon'ble Amar Saran,J.

Heard learned counsel for the applicant and learned Additional
Government Advocate.

It is argued that the similarly placed co-accused Rupendra has
been granted bail by an earlier order of this Court. The other co-
accused Nanhe, Hirdesh and Dharam Dass were granted bail
earlier.

Learned AGA argued that one bufallo was recovered from the
applicant, but learned counsel for the applicant points out that two
bufaloes were said to have been stolen, but from the applicant and
other co-accused a large number of cattle were recovered.

Having considered the submissions of the parties and without
expressing any opinion on the merits of the case, let the applicant-
Satyaram, involved in case crime NO. 78 of2009, under sections
148/149/460/411/302 IPC and 3(2)5 of SC and ST Act, PS
Vishouley, district Budaun, be released on bail on his furnishing a
personal bond with two sureties each in the like amount to the
satisfaction of the Court concerned with the conditions:

1. That the applicant will not tamper with the evidence.

2. That the applicant shall report to the CJM concerned in the first
week of every month to show his good conduct and behavious.

3. That the applicant will cooperate with the trial.

In case of any default by the applicant, the bail granted to him
shall stand cancelled.

Order Date :- 3.2.2010

Ishrat