Allahabad High Court High Court

Shahzad vs State Of U.P. on 15 June, 2010

Allahabad High Court
Shahzad vs State Of U.P. on 15 June, 2010
Court No. - 6

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 10323 of 2010

Petitioner :- Shahzad
Respondent :- State Of U.P.
Petitioner Counsel :- Aditya Prasad Mishra
Respondent Counsel :- Govt Advocate

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the applicant and learned AGA for the State. This
application has been moved by Shahzad for being enlarged on bail during the
pendency of the trial.

Learned counsel for the applicant submitted that the applicant Shahzad is Jeth
of the deceased. There are general allegations against all the accused persons
including the husband of the victim regarding demand of dowry of Rs. One
lakh and a motorcycle and subjection to cruelty. This is not a case of direct
evidence.

The prayer for bail has been vehemently opposed by the learned AGA.

Considering the nature of submissions made on behalf of the applicant, this
Court is of the view that the applicant may be enlarged on bail during the
pendency of the trial.

Let the applicant Shahzad involved in Case Crime No 85 of 2010 under
Sections 498-A, 201, 307 IPC,r/w ¾ D.P. Act, P.S. Sardhana, District Meerut
be released on bail on his executing a personal bond and two sureties each in
the like amount to the satisfaction of the court concerned subject to the
following conditions :-

1. The applicant shall record his attendance before the concerned CJM on

the 7th day of every month.

2. The applicant shall not tamper with the prosecution evidence.

3. The applicant shall co-operate in the early conclusion of the trial and
will not seek any unnecessary adjournments.

In case of breach of any of the above conditions, the trial Court will be at
liberty to cancel the bail.

Order Date :- 15.6.2010
Pk