Allahabad High Court High Court

Harendra Singh vs State Of U.P. on 11 January, 2010

Allahabad High Court
Harendra Singh vs State Of U.P. on 11 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1003 of 2010

Petitioner :- Harendra Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Shri Chandra
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 one
case has been shown in the gang chart against the applicant in which the
applicant has been released on bail. He is in jail since 25.07.2009

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

Let the applicant Harendra Singh involved in Case Crime No. 503 of 2009
under Section 2/3 of U.P. Gangster and Anti Social Activities (Prevention)
Act 1986, P.S. Civil Lines, District Aligarh 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 shall not tamper with the evidence during the trial.

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

(iii) The applicant shall report to the police station concerned in the first week
of each month to show his good conduct and behaviour.

(iv) The applicant shall cooperate in the early conclusion of the trial and will
not seek any unnecessary adjournment.

In case of breach of any of the above conditions , the court below shall be
at liberty to cancel the bail.

Order Date :- 11.1.2010
IA/S