Allahabad High Court High Court

Dablu Alias Mritunjay And Another vs State Of U. P. on 8 January, 2010

Allahabad High Court
Dablu Alias Mritunjay And Another vs State Of U. P. on 8 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 722 of 2010

Petitioner :- Dablu Alias Mritunjay And Another
Respondent :- State Of U. P.
Petitioner Counsel :- S. A. Saroj
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Heard learned counsel for the applicants, learned A.G.A. and perused the
record.

It is submitted by learned counsel for the applicants that in the present case
three and two cases have been shown in the gang chart against the
applicants no.1 and 2 respectively in which they have been released on bail.
They are in jail since 6.2.2009.

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

Let the applicants Dablu alias Mritunjay and Dablu alias Ravindra involved in
Case Crime No.294 of 2009 under Sections 2/3(1) of U.P. Gangster and Anti
Social Activities (Prevention) Act 1986, P.S. Bardah, District Azamgarh 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 :- 8.1.2010
MLK