Allahabad High Court High Court

Chaman vs State Of U.P. on 4 January, 2010

Allahabad High Court
Chaman vs State Of U.P. on 4 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35881 of 2009

Petitioner :- Chaman
Respondent :- State Of U.P.
Petitioner Counsel :- D.S.Pandey
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

It is submitted by learned counsel for the applicant that in the present
case one cases has been shown in the gang chart against the applicant
in which the applicant has been released on bail. He is in jail since
4.6.09.

Heard learned counsel for the applicant, learned A.G.A. and perused the
record.

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

Let the applicant Chaman involved in Case Crime No. 1384 of 2009
under Section 2/3 of Gangster Act, P.S. Sihani Gate, District Ghaziabad
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 with
the following conditions:

(i)The applicant shall not tamper with the evidence during the trial.

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

(iii) The applicant shall report to the police station concerned in the first
week of each month to show his good conduct and behaviour.

(iv) The applicant shall cooperate in the early conclusion of the trial and
will not seek any unnecessary adjournment.
In case of breach of any of the above conditions , the court below
shall be at liberty to cancel the bail

Order Date :- 4.1.2010
MLK