Allahabad High Court High Court

Pankaj Singh @ Raju Singh vs State Of U.P. on 20 July, 2010

Allahabad High Court
Pankaj Singh @ Raju Singh vs State Of U.P. on 20 July, 2010
Court No. - 28

Case :- BAIL No. - 5378 of 2010

Petitioner :- Pankaj Singh @ Raju Singh
Respondent :- State Of U.P.
Petitioner Counsel :- U.P. Singh
Respondent Counsel :- Govt.Advocate

Hon'ble Shri Kant Tripathi,J.

Counter affidavit filed on behalf of the State and Rejoinder affidavit filed on behalf of the
applicant is taken on record.

Heard the learned counsel for the applicant and the learned AGA and perused the record.
The learned counsel for the applicant submitted that the applicant has a criminal history of one
case in which he has been enlarged on bail.It was also submitted that the applicant has been
falsely implicated in this case by the police.

There does not appear to be any reasonable ground to believe that the applicant will temper
with the witnesses or abscond, if released on bail.

Keeping in view the nature of the offence, evidence, complicity of the accused, the severity of
the punishment and submissions of the learned counsel for the applicant and the learned AGA, I
am of the view that the applicant has made out a case for bail.
Let the applicant Pankaj Singh @ Raju Singh involved in case crime No. 337 of 2010 under
sections 3 (1) of the U.P. Gangsters and Anti Social Activities (Prevention) Act, P.S. Raunahi,
District Faizabad 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 and also subject to the following
conditions:

1. The applicant will continue to attend the court concerned on the date fixed;

2. the applicant will not tamper with the witnesses;

3. the applicant will not indulge in any illegal activities during the period of bail.

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

Order Date :- 20.7.2010
MTA