Court No. - 28 Case :- BAIL No. - 5435 of 2010 Petitioner :- Dilip Kumar And Another Respondent :- State Of U.P. Petitioner Counsel :- Amit Tripathi Respondent Counsel :- Govt.Advocate Hon'ble Shri Kant Tripathi,J.
Heard the learned counsel for the applicants and the learned AGA and
perused the record.
The learned counsel for the applicants submitted that the applicants have a
criminal history of two cases and in both the cases they have been enlarged on
bail.None of the cases shown in the gang chart is serious in nature.
There does not appear to be any reasonable ground to believe that the
applicants will temper with the witnesses or abscond, if released on bail.
Keeping in view the nature of the offence, evidence, complicity of the
accused, the severity of the punishment and submissions of the learned
counsel for the applicants and the learned AGA, I am of the view that the
applicants have made out a case for bail.
Let the applicants Dilip Kumar and Vinod Kumar alias Surendra involved in
case crime No. 215 of 2010 under sections 2/3 (1) of the U.P. Gangsters and
Anti Social Activities (Prevention) Act, P.S. Kumarganj, District Faizabad be
released on bail on their each 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 applicants will continue to attend the court concerned on the date
fixed;
2. the applicants will not tamper with the witnesses;
3. the applicants 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 :- 22.7.2010
MTA