Allahabad High Court High Court

Mohd. Aasif @ Nawab vs State Of U.P. on 27 January, 2010

Allahabad High Court
Mohd. Aasif @ Nawab vs State Of U.P. on 27 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1922 of 2010

Petitioner :- Mohd. Aasif @ Nawab
Respondent :- State Of U.P.
Petitioner Counsel :- S.A. Imam
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 since 13.11.2008

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 Mohd. Aasif @ Nawab involved in Case Crime No. 1245 of
2008 under Section 2/3 of U.P. Gangsters and Anti Social Activities
(Prevention) Act, 1986, P.S. Vijay Nagar, District Ghaziabad 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 :- 27.1.2010

Vinay/r