Allahabad High Court High Court

Istkar Ali vs State Of U.P. on 4 February, 2010

Allahabad High Court
Istkar Ali vs State Of U.P. on 4 February, 2010
Court No. - 51
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2861 of 2010
Petitioner :- Istkar Ali
Respondent :- State Of U.P.
Petitioner Counsel :- Rajesh Kumar Srivastava
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
five cases have been shown in the gang chart against the applicant in which
the applicant has been released on bail. The applicant is in Jail since 09.7.09

Keeping in view the nature of the offence, evidence, complicity of the
accused ,severity of punishment and submissions of the learned counsel for
the parties, I am of the view that the applicant has made out a case for bail

Let the applicant Istakar Ali involved in Case crime no.667 of 2009 under
section 2/3 of U.P.Gangster Act , Police Station Hari Parwat district Agra 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 pressurize/ 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 behaviour.

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

Order Date :- 4.2.2010
IA