Allahabad High Court High Court

Manoj Dhobi vs State Of U.P. on 5 January, 2010

Allahabad High Court
Manoj Dhobi vs State Of U.P. on 5 January, 2010
Court No. - 48
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35943 of 2009
Petitioner :- Manoj Dhobi
Respondent :- State Of U.P.
Petitioner Counsel :- K.D.Tiwari,R.R.Tiwari
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 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. The applicant is in Jail
since 17-8-2009.

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 Manoj Dhobi involved in Case crime no.670 of 2009
under section 2/3 of U.P. Gangster Act , Police Station Biwanr district
Hamirpur 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:
` (1)The applicant shall not tamper with the evidence.
(2)The applicant shall report to the police station concerned in the first
week of each month to show his good conduct and behavior.
(3)The applicant shall cooperate in the early conclusion of the trial and
will not seek any unnecessary adjournment.
In default of any of the above mentioned conditions, the bail granted to
the applicant shall be deemed cancelled and he shall be taken into
custody forthwith.

Order Date :- 5.1.2010
IA