Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15309 of 2010 Petitioner :- Azmat Ali Respondent :- State Of U.P. Petitioner Counsel :- Abrar Ahmad 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 Azmat Ali in
case crime no.278 of 2009, under Section 2/3 U.P. Gangsters & Anti Social
Activities (Prevention) Act, 1986, P.S. Khuldabad, District Allahabad, 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 three 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. The applicant is in jail since 11.6.2009.
In view of the aforesaid facts and circumstances, without expressing any
opinion about the merits of the case, let the applicant, Azmat Ali involved in
case crime no.278 of 2009, under Section 2/3 U.P. Gangsters & Anti Social
Activities (Prevention) Act, 1986, P.S. Khuldabad, District Allahabad, 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 :- 18.6.2010
Mustaqeem.