Allahabad High Court High Court

Ram Kishor Rawat vs State Of U.P. on 14 July, 2010

Allahabad High Court
Ram Kishor Rawat vs State Of U.P. on 14 July, 2010
Court No. - 28

Case :- BAIL No. - 5157 of 2010

Petitioner :- Ram Kishor Rawat
Respondent :- State Of U.P.
Petitioner Counsel :- Indrajeet Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Shri Kant Tripathi,J.

Heard learned counsel for the applicant and learned AGA and perused the
record.

The learned counsel for the applicant that the applicant submitted that
according to the Gang chart, there is a criminal history of four cases against
the applicant and he is on bail in all the cases. The Police has planted the
instant case to harass the applicant.

There does not appear to be any reasonable ground to believe that the
applicant will tamper 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 Ram Kishor Rawat involved in Case Crime No. 436 of
2009, under sections 2/3 of the U.P. Gangsters & Anti Social Activities
(Prevention) Act, P.S. Mahanagar, District Lucknow be released on bail on
his furnishing a personal bond and two sureties each in the like amount to the
satisfaction of the Special Judge concerned and also subject to the following
conditions:

(a) the applicant will continue to attend the court concerned on the date fixed.

(b) the applicant will not tamper with the witnesses.

(c) the applicant will not indulge in any illegal activities during the period of
bail.

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

Order Date :- 14.7.2010
shailesh