Court No. - 28 Case :- BAIL No. - 5337 of 2010 Petitioner :- Siddhant Yadav @ Binde Respondent :- State Of U.P. Petitioner Counsel :- Surya Kant Singh Respondent Counsel :- Govt. Advocate Hon'ble Shri Kant Tripathi,J.
Counter affidavit filed on behalf of the State is taken on record.
Heard the learned counsel for the applicant and the learned AGA and perused the record.
The learned counsel for the applicant submitted that the papplicant has a criminal history of two
cases and out of which in one case he has been enlarged on bail and in another case he has been
acquitted. It was also submitted that the applicant is not named in regard to the offence under
section 396 IPC.
There does not appear to be any reasonable ground to believe that the applicant will temper
with the witnesses or abscond, if released on bail.
Keeping in view the nature of the offence, evidence, complicity of the accused, the severity of
the punishment and submissions of the learned counsel for the applicant and the learned AGA, I
am of the view that the applicant has made out a case for bail.
Let the applicant Siddhant Yadav alias Binde involved in case crime No. 1159 of 2009 under
sections 2/3 of the U.P. Gangsters and Anti Social Activities (Prevention) Act, P.S. Kotwali,
District Sitapur 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 and also subject to the following
conditions:
1. The applicant will continue to attend the court concerned on the date fixed;
2. the applicant will not tamper with the witnesses;
3. the applicant will not indulge in any illegal activities during the period of bail.
In case of breach of any of the above conditions, the trial court will be at liberty to cancel the
bail.
Order Date :- 19.7.2010
MTA