Allahabad High Court High Court

Narendra And Another vs State Of U.P. on 5 August, 2010

Allahabad High Court
Narendra And Another vs State Of U.P. on 5 August, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20505 of 2010

Petitioner :- Narendra And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Vinod Tripathi
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 in the present
case three cases have been shown in the gang chart against the applicants in
which the applicants have been released on bail. They are in jail since
15.07.2010.

In view of the facts and circumstances of the case and submissions made by
learned counsel for the applicants and learned A.G.A. and without expressing
any opinion on the merits of the case, the applicants are entitled to be
released on bail.

Let the applicants Narendra & Amit involved in Case Crime No. 169 of
2010, under Section 2/3 of U.P. Gangsters and Anti Social Activities
(Prevention) Act, 1986, P.S. Mawana, District Meerut 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 :- 5.8.2010
Vinay/v.k.updh.