Allahabad High Court High Court

Jugnu vs State Of U.P. on 4 January, 2010

Allahabad High Court
Jugnu vs State Of U.P. on 4 January, 2010
Court No. - 48
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 34606 of 2009
Petitioner :- Jugnu
Respondent :- State Of U.P.
Petitioner Counsel :- B.K.Mishra
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 three 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 19-4-2008.

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 Jugnu involved in Case crime no.355 of 2008 under
section 2/3 of U.P.Gangster Act , Police Station Sadar, 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 will 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.
In case of breach of the above conditions the Court below shall be at
liberty to cancel the bail.

Order Date :- 4.1.2010
IA