Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2390 of 2010 Petitioner :- Jamshed Respondent :- State Of U.P. Petitioner Counsel :- Kapil Tyagi Respondent Counsel :- Govt Advocate Hon'ble Shashi Kant Gupta,J.
Heard learned counsel for the applicant, learned A.G.A. and perused the
record.
It is submitted by learned counsel for the applicant that in the present case co
accused Khursheed , whose case stands on the same footing, has been granted
bail by this court on 7.1.2010 in Criminal Misc. Bail Application No.529 of
2010 and has claimed parity. This fact has not been disputed by the learned
A.G.A. He further submits that the applicant has got no criminal history to his
credit and there are no chances of his fleeing away from the judicial process
or tampering with the prosecution evidence, and is in Jail since 3.11.2009.
In view of the facts and circumstances of the case and submissions made by
learned counsel for the applicant and learned A.G.A. and without expressing
any opinion on the merits of the case the applicant is entitled to be released on
bail.
Let the applicant Jamshed involved in Case Crime No.622 of 2009 under
Sections 2/3 of U.P. Gangster and Anti Social Acitivities ( Prevention) Act,
P.S. Lisari Gate, District Meerut 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 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.
(iv)The applicant shall report to the police station concerned in the first week
of each month to show his 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 :- 1.2.2010
MLK