Allahabad High Court High Court

Vijay Pal vs State Of U.P. on 5 January, 2010

Allahabad High Court
Vijay Pal vs State Of U.P. on 5 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35947 of 2009

Petitioner :- Vijay Pal
Respondent :- State Of U.P.
Petitioner Counsel :- Sanjay Kumar
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 learned counsel for the applicant that in the present case co
accused Sonu alias Vikas, whose case stands on the same footing, has been
granted bail by this court on 25.11.09 in Criminal Misc. Bail Application
No.31514/09 and has claimed parity. This fact has not been disputed by the
learned A.G.A. He further submits that the applicant has no criminal history
and is in Jail since 17.9.09.

In view of the facts and circumstances of the case and submissions made by
learned counsel for the applicant and learned A.G.A. and without expressing
any opinion on the merits of the case the applicant is entitled to be released on
bail.

Let the applicant Vijay Pal involved in Case Crime No.564/09 under Sections
395,412 I.P.C., P.S. G.R.P. Gajraula, District J.P. Nagar be released on bail on
his furnishing a personal bond and two sureties each in the li ke 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 :- 5.1.2010
MLK