Allahabad High Court High Court

Brijesh vs State Of U.P. on 30 July, 2010

Allahabad High Court
Brijesh vs State Of U.P. on 30 July, 2010
Court No. - 49

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17713 of 2010

Petitioner :- Brijesh
Respondent :- State Of U.P.
Petitioner Counsel :- Pankaj Kumar Tyagi,Smt.Archana Tyagi
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 out of the seven cases shown in the gang chart against
the applicant, in five criminal cases the applicant has been acquitted and in
the remaining two cases the applicant is on bail. It is further submitted that the
applicant is in jail since 5.5.2009.

The bail application is vehemently opposed by the learned A.G.A.
Considering the nature of submissions made on behalf of the applicant the
fact that the applicant is in jail since 5.5.2009, this court is of the view that the
applicant is entitled to be enlarged on bail.

Let the applicant Brijesh involved in case crime no. 501 of 2009 under
Sections 2/3 of U.P. Gangster and Anti Social Activities (Prevention)Act P.S.
Sikandarabad district Bulandshahr 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.
cps 30.7.2010