Allahabad High Court High Court

Brijesh And Another vs State Of U.P. on 20 July, 2010

Allahabad High Court
Brijesh And Another vs State Of U.P. on 20 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18538 of 2010

Petitioner :- Brijesh And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Rajeev Sisodia,Atul Sisodia,Shashank Kumar
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Heard learned counsel for the applicants, learned A.G.A. and perused the
record.

It is submitted by learned counsel for the applicants that in the present case
two cases have been shown in the gang chart against the applicant no. 1 ans
one case against the applicant no. 2 in which they have been released on
bail. They are in jail since 12.5.2010.

In view of the facts and circumstances of the case and submissions made by
learned counsel for the applicants and learned A.G.A. , without expressing
any opinion on the merits of the case, the applicants are entitled to be
released on bail.

Let the applicants Brijesh and Rajpal involved in Case Crime No. 415 of
2010 under Section 2/3 of U.P. Gangster and Anti Social Activities
(Prevention) Act 1986, P.S. Kotwali , District Bijnor be released on bail on
their 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 applicants shall not tamper with the evidence during the trial.

(ii) The applicants will not pressurise/ intimidate the prosecution witness.

(iii) The applicants shall report to the police station concerned in the first
week of each month to show their good conduct and behaviour.

(iv) The applicants shall cooperate in the early conclusion of the trial and will
not seek any unnecessary adjournment.

In case of breach of any of the above conditions , the court below shall be at
liberty to cancel the bail

Order Date :- 20.7.2010
MLK