Allahabad High Court High Court

Dilshad vs State Of U.P. on 21 January, 2010

Allahabad High Court
Dilshad vs State Of U.P. on 21 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1503 of 2010

Petitioner :- Dilshad
Respondent :- State Of U.P.
Petitioner Counsel :- Ghanshyam Joshi
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

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

It is submitted by learned counsel for the applicant that in the present case
nine cases have been shown in the gang chart against the applicant out of
which in seven cases the applicant has been released on bail while in two
cases the applicant has been acquitted. He is in jail since 2.4.07.

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

Let the applicant Dilshad involved in Case Crime No. 486 of 2006, under
Section 3(1) of U.P. Gangsters and Anti Social Activities (Prevention) Act,
1986, P.S. Bhot, District Rampur 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 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.

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

In case of breach of any of the above conditions , the court below shall be at
liberty to cancel the bail.

Order Date :- 21.1.2010
vinay