Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19390 of 2010 Petitioner :- Vikas Saxena @ Vikki Respondent :- State Of U.P. Petitioner Counsel :- P.P.Singh Rathore 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. The applicant is in jail since
14.8.2009.
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 Vikas Saxena @ Vikki involved in Case Crime No. 467 of
2010, under Sections 420, 467, 468, 469, 471, 419 I.P.C., Police Station
Dadri, District Gautam Budh Nagar 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.
In case of breach of any of the above conditions, the court below shall be at
liberty to cancel the bail.
Order Date :- 28.7.2010
vinay