Allahabad High Court
Sanjiv Kumar Dubey And Another vs State Of U.P. on 12 July, 2010
Author: Shashi Kant Gupta
Bench: Shashi Kant Gupta
Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17347 of 2010 Petitioner :- Sanjiv Kumar Dubey And Another Respondent :- State Of U.P. Petitioner Counsel :- Anjani Kumar Sinha Respondent Counsel :- Govt Advocate Hon'ble Shashi Kant Gupta,J.
Heard learned counsel for the applicants, learned A.G.A. and perused the record.
It is submitted by the learned counsel for the applicants that the applicants are innocent and have been falsely implicated in the case. He further submits that the applicants are alleged to have fired upon the police party but no body had received any injury, as such it is a case of no injury. He further submits that few more cases were maliciously instituted against the applicant and the applicant has not committed the offence as alleged by the prosecution. He further submits that there is no chance of the applicants' fleeing away from the judicial process or tampering with the prosecution evidence. They are in jail since 26.9.2007.
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 applicants have made out a case for bail.
Let the applicants Sanjiv Kumar Dubey and Dilip Kumar involved in Case Crime No. 373 of 2007 under Section 307 I.P.C. and Section 7 of Criminal Law Amendment Act, Police Station Kotwali Ballia, District Ballia be released on bail on their 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 applicants will not tamper with the evidence during the trial.
(ii) The applicants will not pressurise/ intimidate the prosecution witness.
(iii)The applicants will appear before the trial court on the date fixed.
(iv)The applicants shall report to the police station concerned in the first week of each month to show their 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 :- 12.7.2010 vinay