Allahabad High Court High Court

Gaurav Tyagi vs State Of U.P. on 21 January, 2010

Allahabad High Court
Gaurav Tyagi vs State Of U.P. on 21 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1609 of 2010

Petitioner :- Gaurav Tyagi
Respondent :- State Of U.P.
Petitioner Counsel :- Sunil Vashisth
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 four 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 30.5.09.

In view of the facts and circumstances of the case and submissions
made by learned counsel for the applicant and learned A.G.A. , without
expressing any opinion on the merits of the case, the applicant is
entitled to be released on bail.

Let the applicant Gaurav Tyagi involved in Case Crime No. 1979 of
2009, under Section 2/3 of U.P. Gangsters Act, P.S. Indrapuram District
Ghaziabad 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 shall not tamper with the evidence during the trial.

(ii) The applicant will not pressurise/ intimidate the prosecution
witness.

(iii) The applicant shall report to the police station concerned in the first
week of each month to show his good conduct and behaviour.

(iv) The applicant shall cooperate in the early conclusion of the trial and
will not seek any unnecessary adjournment.
In case of breach of any of the above conditions , the court below shall
be at liberty to cancel the bail.

Order Date :- 21.1.2010
MLK