Allahabad High Court High Court

Nadeem vs State Of U.P. on 11 August, 2010

Allahabad High Court
Nadeem vs State Of U.P. on 11 August, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20772 of 2010

Petitioner :- Nadeem
Respondent :- State Of U.P.
Petitioner Counsel :- Sanjay Srivastava
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 applicant Nadeem in
case crime no. 129 of 2010, under Section 3 (1) U.P. Gangster Act, P.S.
Barur, district Kanpur Dehat with a prayer that he may be admitted to
bail.

According to the first information report the applicant Nadeem is said to
have been involved in case Crime No. 6 of 2009 in which he is on bail.
The applicant is in jail since 30.3.2010.

In view of the aforesaid facts and circumstances, without expressing any
opinion about the merits of the case, let the applicant Nadeem involved
in case crime no. 129 of 2010, under Section 3 (1) U.P. Gangster Act,
P.S. Barur, district Kanpur Dehat be enlarged on bail on his executing a
personal bond and furnishing two heavy sureties each in the like amount
to the satisfaction of the court concerned, with the following conditions:-

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

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

(iii)The applicant will appear before the trial court on the date fixed.
In case of breach of the above conditions, the prosecution will be at
liberty to move application for cancellation of bail.
Order Date :- 11.8.2010
Shahnawaz