Allahabad High Court High Court

Amiri Singh vs State Of U.P. on 16 June, 2010

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

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15032 of 2010

Petitioner :- Amiri Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Suresh Chandra 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 Amiri Singh in
case crime no. 21 of 2010, under Section 2/3 U.P. Gangster Act, P.S. Basai,
Mohammadpur, District-Firozabad, 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 four 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.

In view of the aforesaid facts and circumstances, without expressing any
opinion about the merits of the case, let the applicant, Amiri Singh, involved
in case crime no. 21 of 2010, under Section 2/3 U.P. Gangster Act, P.S.
Basai, Mohammadpur, District-Firozabad, 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