Allahabad High Court High Court

Asif Beg vs The State Of U.P. on 12 July, 2010

Allahabad High Court
Asif Beg vs The State Of U.P. on 12 July, 2010
Court No. - 28

Case :- BAIL No. - 5057 of 2010

Petitioner :- Asif Beg
Respondent :- The State Of U.P.
Petitioner Counsel :- Firoz Ahmad Khan
Respondent Counsel :- Govt.Advocate

Hon'ble Shri Kant Tripathi,J.

Supplementary affidavit filed on behalf of the applicant is taken on record.

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

The learned counsel for the applicant submitted that the applicant has a
criminal history of only one case, in which he is already on bail and that case
is not of heinous in nature.

The learned AGA could not point out any other criminal history of the
applicant.

There does not appear to be any reasonable ground to believe that the
applicant will tamper with the witnesses or abscond if released on bail.

Keeping in view the nature of offence and evidence, complicity of the
accused, the severity of punishment and submissions of the learned counsel
for the applicant and the learned AGA, I am of the view that the applicant has
made out a case for bail.

Let the applicant Asif Beg involved in the case crime no. 14 of 2010, under
section 2/3 of the U.P. Gangsters and Anti Social Activities (Prevention) Act,
1986, police station Kotwali Nagar, district Sultanpur, be released on bail on
his furnishing a personal bond and two sureties each in the like amount to the
satisfaction of the court concerned and also subject to the following
conditions:

1. the applicant will continue to attend the court concerned on the date
fixed;

2. the applicant will not tamper with the witnesses;

3. the applicant will not indulge in any illegal activities during the period
of bail,

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

Order Date :- 12.7.2010
RKSh