Allahabad High Court High Court

Ved Nath vs State Of U.P. on 4 August, 2010

Allahabad High Court
Ved Nath vs State Of U.P. on 4 August, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 8214 of 2010

Petitioner :- Ved Nath
Respondent :- State Of U.P.
Petitioner Counsel :- Amit Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Shashi Kant Gupta,J.

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

Learned counsel for the applicant submitted that , after the grant of bail, the
applicant due to some unavoidable circumstances could not appear before the
court on the date fixed , consequently, non bailable warrant was issued against
him and the applicant surrendered before the court below. Learned counsel
further submits that the applicant undertakes that after release on bail he shall
regularly attend the court on each and every date .

Taking into consideration the facts and circumstances of the case, I am of the
view that the applicant deserves to be bailed out.
Let the applicant Ved Nath involved in Case Crime No. 130A of 1998 ( S.T.
No.277 of 2000) under Sections 147,148,149,323,436 I.P.C., P.S. Malpura
District Agra be released on bail on his executing a personal bond and
furnishing two heavy sureties each in the like amount to the satisfaction of the
Court concerned on filing an undertaking that after release on bail he shall
regularly attend the court on each and every date and shall cooperate with the
Court in early hearing of the case 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.

In case of breach of any of the above conditions , the court below shall be at
liberty to cancel the bail.

Order Date :- 4.8.2010
MLK