Allahabad High Court High Court

Haseeb And Another vs State Of U.P. on 5 July, 2010

Allahabad High Court
Haseeb And Another vs State Of U.P. on 5 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16841 of
2010

Petitioner :- Haseeb And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Jag Narayan
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 the learned counsel for the applicants that in the
present case three cases have been shown in the gang chart against
the applicants in which the applicants have been released on bail.
They are in jail since 18.01.2010.

In view of the facts and circumstances of the case and submissions
made by learned counsel for the applicants and learned A.G.A. and
without expressing any opinion on the merits of the case, the
applicants are entitled to be released on bail.
Let the applicants Haseeb & Nihal involved in Case Crime No. 112
of 2010, under Section 3 (1) of U.P. Gangsters and Anti Social
Activities (Prevention) Act, 1986, P.S. Gurusahaiganj, District
Kannauj be released on bail on their 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 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.

(iv)The applicants shall report to the police station concerned in the
first week of each month to show their good conduct and behavior.
In case of breach of any of the above conditions , the court below
shall be at liberty to cancel the bail.

Order Date :- 5.7.2010
IA/v.k.updh.