Allahabad High Court High Court

Lakhan Singh vs State Of U.P. on 7 January, 2010

Allahabad High Court
Lakhan Singh vs State Of U.P. on 7 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 501 of 2010

Petitioner :- Lakhan Singh
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
three cases have been shown in the gang chart against the applicant in which
the applicant has been released on bail. He is in jail since18.01.2009

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

Let the applicant Lakhan Singh involved in Case Crime No. 69 of 2009 under
Section 2/3 of U.P. Gangster and Anti Social Activities (Prevention) Act
1986, P.S. Tundla, 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 shall not tamper with the evidence during the trial.

(ii) The applicant will not pressurise/ intimidate the prosecution witness.

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

(iv) The applicant shall cooperate in the early conclusion of the trial and will
not seek any unnecessary adjournment.

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

Order Date :- 7.1.2010
IA/sHaRaD