Allahabad High Court High Court

Kallu Alias Tejpal vs State Of U.P. on 6 January, 2010

Allahabad High Court
Kallu Alias Tejpal vs State Of U.P. on 6 January, 2010
Court No. - 51
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 249 of 2010
Petitioner :- Kallu Alias Tejpal
Respondent :- State Of U.P.
Petitioner Counsel :- Dinesh Tiwari
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
four cases have been shown in the gang chart against the applicant in which
the applicant has been released on bail. He is in jail since 3.12.2009.

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- Kallu @ Tejpal, involved in Case Crime No. 266 of 2009
under Section 2/3 Gangster Act, P.S. Basai Mohammadpur, District
Firozabad 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 :- 6.1.2010
Salim