Allahabad High Court High Court

Sripal vs State Of U.P. on 15 July, 2010

Allahabad High Court
Sripal vs State Of U.P. on 15 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17960 of 2010

Petitioner :- Sripal
Respondent :- State Of U.P.
Petitioner Counsel :- Vikas Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Shashi Kant Gupta,J.

Heard learned counsel for the applicant, learned A.G.A. and perused the
record.

It is submitted by the learned counsel for the applicant that the applicant is
innocent and has been falsely implicated in the case. He further submits that
the applicant has already been granted bail in the connected case crime no. 25
of 2010 under section 302 I.P.C. by this court in Criminal MIsc. Bail
Application No. 17526 of 2010 on 12.7.2010. He further submits that except
the aforementioned cases the applicant has got no criminal history to his
credit and there are no chances of his fleeing away from the judicial process
or tampering with the prosecution evidence, and is in jail since 16.2.2010.

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 Sripal involved in Case Crime No. 26 of 2010 under
Sections 3/25 Arms Act, P.S. Khakheru, District Fatehpur 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 :- 15.7.2010
MLK