Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 1]

Allahabad High Court

Abdul Hasan @ Babloo vs State Of U.P. on 30 July, 2010

Author: Shashi Kant Gupta

Bench: Shashi Kant Gupta

Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19920 of 2010

Petitioner :- Abdul Hasan @ Babloo
Respondent :- State Of U.P.
Petitioner Counsel :- Ravindra Prakash Srivasta
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 submits that the applicant has been falsely implicated. It is further submitted by learned counsel for the applicant that in the present case co accused Awadhesh Tiwari @ Babbu Tiwari and Anil Tiwari, whose case stand on the same footing, has been granted bail by this court on 27.07.2010, in Criminal Misc. Bail Application No. 19358 of 2010 and has claimed parity. This fact has not been disputed by the learned A.G.A. He further submits that the applicant is in Jail since17.06.2010.

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 Abdul Hasan @ Babloo involved in Case Crime No. Nil of 2010, under Sections 41, 411, 413 IPC, P.S. Purani Basti, District Basti 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.

(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 :- 30.7.2010 Vinay/v.k.updh.