Allahabad High Court High Court

Nawab Singh And Another vs State Of U.P. on 10 August, 2010

Allahabad High Court
Nawab Singh And Another vs State Of U.P. on 10 August, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20533 of 2010

Petitioner :- Nawab Singh And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Farid Ahmad Quraishi
Respondent Counsel :- Govt. Advocate

Hon'ble Naheed Ara Moonis,J.

Heard, the learned counsel for the applicants, the learned AGA for the State
and perused the record.

The present bail application has been moved by the applicants Nawab Singh
and Gurmeet Singh in case crime no.60 of 2010, under Section 2/3(1) U.P.
Gangsters & Anti Social Activities (Prevention) Act, 1986, P.S. Sherkot,
District Bijnor, with a prayer that they may be admitted to bail.
It is contended by the learned counsel for the applicants, that according to the
gang chart, the applicant no.1 is said to have been involved in five cases,
while the applicant no.2 is said to have been involved in two cases. In all the
cases the applicants are on bail. The applicants have been falsely implicated in
the present case. There is no chance of absconding, and in case they are
enlarged on bail, they will not misuse the liberty of the bail. The applicants
are in jail since 27.1.2010.

In view of the aforesaid facts and circumstances, without expressing any
opinion about the merits of the case, let the applicants, Nawab Singh and
Gurmeet Singh involved in case crime no.60 of 2010, under Section 2/3(1)
U.P. Gangsters & Anti Social Activities (Prevention) Act, 1986, P.S. Sherkot,
District Bijnor, be enlarged on bail, on their executing a personal bond each
and furnishing two heavy sureties each in the like amount to the satisfaction
of the court concerned, with the following conditions:-

(i)The applicants will not tamper with the evidence during the trial.

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

(iii)The applicants will appear before the trial court on the date fixed.
In defiance of the above conditions, the prosecution would be at liberty to
move application for cancellation of bail.

Order Date :- 10.8.2010
Mustaqeem.