Allahabad High Court High Court

Chandra Veer And Another vs State Of U.P. on 4 February, 2010

Allahabad High Court
Chandra Veer And Another vs State Of U.P. on 4 February, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2894 of 2010

Petitioner :- Chandra Veer And Another
Respondent :- State Of U.P.
Petitioner Counsel :- M.C. Tiwari,Kiran Tiwari
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 learned counsel for the applicants that in the present case
four cases have been shown in the gang chart against the applicants in which
they have been released on bail. They are in jail since 6.8.09.

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

Let the applicants Chandra Veer and Raj Kumar involved in Case Crime No.
578 of 2009 under Section 2/3 of U.P. Gangster and Anti Social Activities
(Prevention) Act 1986, P.S. Jalesar, District Etah 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 shall not tamper with the evidence during the trial.

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

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

(iv) The applicants 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 :- 4.2.2010
MLK