Allahabad High Court High Court

Neeru & Another vs State Of U.P. on 21 June, 2010

Allahabad High Court
Neeru & Another vs State Of U.P. on 21 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15531 of 2010

Petitioner :- Neeru & Another
Respondent :- State Of U.P.
Petitioner Counsel :- Paritosh Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicants, learned AGA and perused the
record.

Learned counsel for the applicants submitted that showing five cases in gang
chart against the applicants, they were challaned under Gangsters Act along
with other co-accused. In those cases, the applicants are on bail. In the present
case, prayer for bail of co-accused Rakesh was allowed by another Bench of
this Court on 28.5.2010 in Criminal Misc. Bail Application No. 13994 of
2010 , Case Crime No. 110 of 2010, under Section 2/3 of U.P. Gangsters Act.
They are in jail since 1.2.2010.

Let the applicants Neeru and Gulfam involved in Case Crime no. 110 of 2010
under Section 2/3 of U.P. Gangsters and Anti Social Activities (Prevention)
Act, 1986, P.S. Civil Line, District Aligarh 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 applicants will not tamper with the evidence during the trial.

(ii)The applicants will appear before the trial court on the date fixed.

(iii)The applicants 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 :- 21.6.2010
Sushma