Allahabad High Court High Court

Yusuf @ Banti vs State Of U.P. on 2 August, 2010

Allahabad High Court
Yusuf @ Banti vs State Of U.P. on 2 August, 2010
Court No. - 49

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18810 of 2010

Petitioner :- Yusuf @ Banti
Respondent :- State Of U.P.
Petitioner Counsel :- V.P.Mishra
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 incident was the
result of sudden provocation and there was no intention on the part of the
applicant to cause any grave injury to the injured. According to the medical
report of the injury received by the injured is not of serious nature and he has
already been discharged. It has lastly been contended that the applicant has no
criminal history and is in jail since 18.6.2010.

Learned AGA vehemently opposed the prayer for bail.
Considering the nature of submissions made on behalf of the applicant and the
fact that the applicant has no criminal antecedents, and without expressing
any opinion on the merits of the case, 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 Yusuf @ Banti involved in Case Crime No.416 of 2010
under Sections 323, 504, 506, 30-8 IPC P.S. Baraut, District Baghpat 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 :- 2.8.2010
Pk