Allahabad High Court High Court

Asif And Another vs State Of U. P. on 8 January, 2010

Allahabad High Court
Asif And Another vs State Of U. P. on 8 January, 2010
Court No. - 51
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 728 of 2010
Petitioner :- Asif And Another
Respondent :- State Of U. P.
Petitioner Counsel :- Mohit Singh
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
three cases have been shown in the gang chart against the applicant no.1 and
two cases have been shown in the gang chart against applicant no.2 in which
the applicants have been released on bail. The applicant is in jail since 19-8-
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 applicants are entitled to be released
on bail.

Let the applicant Asif and Mohd. Farid involved in Case crime no.458 of
2009 under section 3(1) of U.P.Gangsters Act , Police Station Galshaheed,
district Moradabad 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 pressurize/ 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 Court below shall be at liberty to
cancel the bail.

Order Date :- 8.1.2010
IA