Allahabad High Court High Court

Boby @ Vedpal vs State Of U.P. on 4 August, 2010

Allahabad High Court
Boby @ Vedpal vs State Of U.P. on 4 August, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20294 of 2010

Petitioner :- Boby @ Vedpal
Respondent :- State Of U.P.
Petitioner Counsel :- Rajeev Sisodia,Shashank Kumar
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 in the present case
one case has been shown in the gang chart against the applicant in which the
applicant has been released on bail. He is in jail since 20.01.2010.

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 Boby @ Vedpal involved in Case Crime No. 304 of 2010,
under Section 2/3 of U.P. Gangsters and Anti Social Activities (Prevention)
Act, 1986, P.S. Kotwali Shahar, District Bijnor 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 :- 4.8.2010
Vinay/v.k.updh.