Allahabad High Court High Court

Anil Kumar Lodh And Another vs State Of U.P. on 1 July, 2010

Allahabad High Court
Anil Kumar Lodh And Another vs State Of U.P. on 1 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16341 of 2010

Petitioner :- Anil Kumar Lodh And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Purushottam Pandey
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 the learned counsel for the applicant that in the present case
three cases have been shown in the gang chart against the applicants in which
the applicants have been released on bail. They are in jail since 01.05.2010.

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

Let the applicants Anil Kumar Lodh and Chhotey Lal Pasi involved in Case
Crime No. 82 of 2010 under Section 2/3 of U.P. Gangsters and Anti Social
Activities (Prevention) Act, 1986, P.S. Kotwali Sadar FAtehpur, District
Fatehpur 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 will not tamper with the evidence during the trial.

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

(iii)The applicants will appear before the trial court on the date fixed.

(iv)The applicants shall report to the police station concerned in the first week
of each month to show his good conduct and behavior.

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

Order Date :- 1.7.2010
IA/v.k.updh.