Allahabad High Court High Court

Sanjay Sharma Alias Sanjoo vs State Of U.P. on 2 August, 2010

Allahabad High Court
Sanjay Sharma Alias Sanjoo vs State Of U.P. on 2 August, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19927 of 2010

Petitioner :- Sanjay Sharma alias Sanjoo
Respondent :- State Of U.P.
Petitioner Counsel :- A.P.Tewari,S.S.Tripathi
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 earlier the
applicant was granted bail under Sections 41/411, 419, 420, 467, 468 and 469
IPC in Case Crime No. Nil of 2010 but thereafter, the said case was connected
with Case Crime No. 608 of 2010 as such, the applicant filed fresh bail
application before the court below. It is further submitted by the learned
counsel for the applicant that in the present case three cases have been shown
in the gang chart against the applicant out of which in two cases the applicant
has already been released on bail. He is in jail since 18.4.2010.

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 Sanjay Sharma alias Sanjoo involved in Case Crime No. 608
of 2010, under Sections 41/411, 419, 420, 467, 468, 469 IPC and Section 3
(1) of U.P. Gangsters and Anti Social Activities (Prevention) Act, 1986, P.S.
Gulariha, District Gorakhpur 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 :- 2.8.2010
vinay