Allahabad High Court High Court

Fahim @ Panga vs State Of U.P. on 14 June, 2010

Allahabad High Court
Fahim @ Panga vs State Of U.P. on 14 June, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14770 of 2010

Petitioner :- Fahim @ Panga
Respondent :- State Of U.P.
Petitioner Counsel :- Rajesh Dwivedi
Respondent Counsel :- Govt.Advocate

Hon'ble Naheed Ara Moonis,J.

Heard learned counsel for the applicant and learned AGA appearing on behalf
of State & perused the record.

According to the Gang Chart, the applicant is involved in two cases . In the
aforesaid cases, the applicant has been granted bail. The applicant is not a
member of any gang. On the other hand learned AGA contended that the
applicant is involved in anti-social activities therefore he does not deserve
indulgence of bail. Learned counsel for the applicant contended that the
applicant is absolutely innocent & is languishing in jail since 1.2.2010. The
applicant is not a previous convict. In case the applicant is released on bail, he
will not misuse the liberty of bail.

Having considered the aforesaid submission advanced by learned counsel for
the applicant without expressing any opinion on the merits of the case, it is
directed that the applicant Fahim @ Panga involved in case crime no. 15 of
2010 under section 3 (1) of U.P Gangsters & Anti social Activities
(Prevention) Act
1986 Police Station Setti District Kanpur Dehat be
enlarged on bail on his executing a personal bond & two heavy sureties each
in the like amount to the satisfaction of the court concerned with following
conditions:

1. The applicant will not tamper with the evidence during trial.

2. The applicant will not pressurise/intimidate with the prosecution witnesses.

3. The applicant will appear before the trial court on the date fixed .

In defiance of any of conditions, the prosecution would be at liberty to move
application for cancellation of bail
Order Date :- 14.6.2010
Naim