Allahabad High Court High Court

Vijay Yadav @ Monu vs State Of U.P. on 18 June, 2010

Allahabad High Court
Vijay Yadav @ Monu vs State Of U.P. on 18 June, 2010
Court No. - 5

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15367 of 2010

Petitioner :- Vijay Yadav @ Monu
Respondent :- State Of U.P.
Petitioner Counsel :- Rajesh Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned Counsel for the applicant and learned A.G.A.

It is submitted by learned counsel for the applicant that according to
prosecution version only two cases are shown in the gang chart against the
applicant in which he has been released on bail. The applicant is in jail since
20.3.2010.

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

Let the applicant Vijay Yadav @ Monu involved in Case Crime No. 214 of
2010, under Sections 3(1) U.P. Gangsters and Anti Social Activities
(Prevention) Act, Police Station Shadiyabad District Ghazipur be released on
bail on his furnishing a personal bond and two heavy sureties each of the like
amount to the satisfaction of the Court concerned with the condition that the
applicant shall not tamper with the evidence and he shall report to the court of
C.J.M. concerned in the first week of each month till conclusion of the trial to
show his good behaviour.

In default of the above condition the bail granted to him shall be deemed
cancel and he shall be taken into custody by the C.J.M. concerned.

Order Date :- 18.6.2010

RPD