Allahabad High Court High Court

Nause vs State Of U. P. on 2 February, 2010

Allahabad High Court
Nause vs State Of U. P. on 2 February, 2010
Court No. - 51
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2522 of 2010
Petitioner :- Nause
Respondent :- State Of U. P.
Petitioner Counsel :- B. P. Verma
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 29-7-
2009.

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 Nause involved in Case crime no.943 of 2009 under section
2/3 of U.P.Gangster Act Police Station Vrindavan district Mathura 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 :- 2.2.2010
IA