Allahabad High Court High Court

Nanku Baba @ Roshan Lal And Another vs State Of U.P. on 20 July, 2010

Allahabad High Court
Nanku Baba @ Roshan Lal And Another vs State Of U.P. on 20 July, 2010
Court No. - 28

Case :- BAIL No. - 4015 of 2010

Petitioner :- Nanku Baba @ Roshan Lal And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Pankaj Verma
Respondent Counsel :- Govt.Advocate

Hon'ble Shri Kant Tripathi,J.

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

The learned counsel for the applicants submitted that the applicants are
husband and wife and they are on bail in both the cases shown in the gang
chart. It was also submitted that both the cases shown in the gang chart were
registered simultaneously at the Police Station.

There does not appear to be any reasonable ground to believe that the
applicants 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 applicants and the learned AGA, I am of the view that the
applicants have made out a case for bail.

Let the applicants Nanku Baba alias Roshan Ali and Smt Aamina involved in
Case Crime No. 1518 of 2009, under section 3(1) of the U.P. Gangsters &
Anti Social Activities (Prevention) Act, P.S. Ikauna, District Shrawasti be
released on bail on their each 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 applicants will continue to attend the court concerned on the date
fixed.

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

(c) the applicants 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 :- 20.7.2010
shailesh