Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19007 of 2010 Petitioner :- Subedar Sonkar Respondent :- State Of U.P. Petitioner Counsel :- Satya Srivastava Respondent Counsel :- G.A. Hon'ble Shashi Kant Gupta,J.
Heard learned counsel for the applicant, Sri Praveen Kumar, learned counsel
for the complainant, 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. He further submits that the role
assigned to the applicant is of exhortation and the applicant has not caused
any injury to anyone. He further submits that except one case, the applicant
has no criminal history and is in jail since 6.7.2010.
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 Subedar Sonkar involved in Case Crime No. 99 of 2010,
under Sections 307 and 294 I.P.C., P.S. Manduadeeh, District Varanasi 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
vinay