Allahabad High Court High Court

Kamal @ Munna Yadav vs State Of U.P. on 30 July, 2010

Allahabad High Court
Kamal @ Munna Yadav vs State Of U.P. on 30 July, 2010
Court No. - 28

Case :- BAIL No. - 5757 of 2010

Petitioner :- Kamal @ Munna Yadav
Respondent :- State Of U.P.
Petitioner Counsel :- Kuldeep Bajpai
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 applicant has a
criminal history of 2 cases, in which he is on bail. It was next submitted that
the instant case has been slapped on the applicant by the police to harass him.

There does not appear to be any reasonable ground to believe that the
applicant will tamper with the witnesses or abscond if released on bail.

Keeping in view the nature of offence and evidence, complicity of the
applicant, the severity of 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 Kamal alias Munna involved in the case crime no.512 of
2009, under section 2/3 of the U.P. Gangsters and Anti Social Activities
(Prevention) Act, 1986, police station Krishna Nagar, district Lucknow, 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 :- 30.7.2010
RKSh