Allahabad High Court High Court

Sujan Singh vs State Of U.P. on 14 June, 2010

Allahabad High Court
Sujan Singh vs State Of U.P. on 14 June, 2010
Court No. - 6

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 6986 of 2010

Petitioner :- Sujan Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Ashwani Mishra,Vishnu Datt Tiwari
Respondent Counsel :- Govt Advocate

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the applicant and learned AGA for the State.
It is contended by learned counsel for the applicant that the applicant is
absolutely innocent and he has been falsely implicated in the present case.
The only allegation which has been made against the applicant is that he
attempted to snatch the pulsar motorcycle. It has also been contended that the
applicant has no criminal history and is in jail since 11.2.2008.
Learned AGA vehemently opposed the prayer for bail and stated that
applicant has been assigned the role and thus he is not entitled for grant of
bail.

Considering the nature of submissions made on behalf of the applicant and the
fact that the applicant has no criminal antecedents, this Court is of the view
that the applicant is entitled to be enlarged on bail during the pendency of the
trial.

Let the applicant Sujan Singh, involved in Case Crime No. 25 of 2010 under
Section 393 IPC., P.S. Khandauli, District Agra be released on bail on his
executing a personal bond and furnishing 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 :- 14.6.2010
Pk