Allahabad High Court High Court

Isha Lal Maurya vs State Of U.P. on 6 January, 2010

Allahabad High Court
Isha Lal Maurya vs State Of U.P. on 6 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 173 of 2010

Petitioner :- Isha Lal Maurya
Respondent :- State Of U.P.
Petitioner Counsel :- V. K. Sharma,R. S. Maurya
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
three cases have been shown in the gang chart against the applicant in which
the applicant has been released on bail. He is in jail since 4.12.09.

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 Isha Lal Maurya involved in Case Crime No. 423 of 2009
under Section 3(1) of U.P. Gangster and Anti Social Activities (Prevention)
Act, 1986, P.S. Kotwali, District Kanpur Nagar 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 :- 6.1.2010
vinay