Allahabad High Court High Court

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

Allahabad High Court
Ahmed vs State Of U.P. on 16 June, 2010
Court No. - 6

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12375 of 2010

Petitioner :- Ahmed
Respondent :- State Of U.P.
Petitioner Counsel :- Deepak Rana
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the applicant and learned A.G.A. for the State.

The submission is that there are only four cases against the applicant Ahmed
shown in the gang chart. In the criminal case which are mentioned in the gang
chart against the applicant, on the basis of which the applicant has been
challaned under the Gangster Act, he has been granted bail .

The bail application is vehemently opposed by the learned A.G.A.

Considering the nature of submissions made on behalf of the applicant, this
court is of the view that the applicant is entitled to be enlarged on bail. Let the
applicant Ahmed involved in case crime no. 48 of 2010 under Sections 2/3 of
U.P. Gangster and Anti Social Activities (Prevention) Act, P.S. Saroorpur,
district Meerut, be released on bail on his executing a personal bond and
furnishing two sureties each in the like amount to the satisfaction of the court
concerned subject to the following conditions:-

i. The applicant shall record his attendance before the concerned C.J.M. on
the 7th day of every month.

ii. The applicant shall not tamper with the prosecution evidence.
iii. The applicant shall co-operate in the early conclusion of the trial and will
not seek any unnecessary adjournments.

Order Date :- 16.6.2010
Prabhat