Allahabad High Court High Court

Vareesh vs State Of U.P. on 16 June, 2010

Allahabad High Court
Vareesh vs State Of U.P. on 16 June, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15018 of 2010

Petitioner :- Vareesh
Respondent :- State Of U.P.
Petitioner Counsel :- Aditya Prasad Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Naheed Ara Moonis,J.

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

The present bail application has been moved by the applicant Vareesh
in case crime no. 164 of 2010, under Section 2/3 U.P. Gangsters and
Anti-Social Activities (Prevention) Act, 1986, P.S. Ramala, District-
Baghpat, with a prayer that he may be admitted to bail.

It is contended by the learned counsel for the applicant, that according
to the gang chart, the applicant is said to have been involved in two
cases, in which he is on bail. The applicant has been falsely implicated
in the present case. There is no chance of absconding, and in case he is
enlarged on bail, he will not misuse the liberty of the bail. The applicant
is in jail since 20.05.2010.

In view of the aforesaid facts and circumstances, without expressing
any opinion about the merits of the case, let the applicant, Vareesh
involved in case crime no. 164 of 2010, under Section 2/3 U.P.
Gangsters and Anti-Social Activities (Prevention) Act, 1986, P.S.
Ramala, District-Baghpat, be enlarged on bail, on his executing a
personal bond and furnishing two heavy 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.

In defiance of the above conditions, the prosecution would be at liberty
to move application for cancellation of bail.

Order Date :- 16.6.2010
AN