Allahabad High Court High Court

Pradeep Kumar Singh vs State Of U.P. on 8 July, 2010

Allahabad High Court
Pradeep Kumar Singh vs State Of U.P. on 8 July, 2010
Court No. - 8

Case :- BAIL No. - 5007 of 2010

Petitioner :- Pradeep Kumar Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Abdul Rafey Siddiqui,Rehan Ahmad Siddiqui
Respondent Counsel :- Govt.Advocate

Hon'ble Shri Kant Tripathi,J.

Heard learned counsel for the applicant and learned AGA and perused the
record.

The learned counsel for the applicant submitted that the applicant has a
criminal history of five cases, out of which two cases are of the year 1993 and
one case pertains to the year 1996, in which he has already been acquitted. In
other two cases, the applicant is on bail. It was also submitted that the Police
has planted the instant case merely to harass the applicant.

There does not appear to be any reasonable ground to believe that the
applicant will tamper with the witnesses or abscond, if released on bail.

Keeping in view the nature of the offence, evidence, complicity of the
accused, the severity of the punishment and submissions of the learned
counsel for the applicant and the learned AGA, I am of the view that the
applicant has made out a case for bail.

Let the applicant Pradeep Kumar Singh involved in Crime No. 349 of 2010,
under sections 2/3 of the U.P. Gangsters & Anti Social Activities (Prevention)
Act, P.S. Poora Qalandar, District Faizabad be released on bail on his
furnishing a personal bond and two sureties each in the like amount to the
satisfaction of the Special Judge concerned and also subject to the following
conditions:

(a) the applicant will continue to attend the court concerned on the date fixed.

(b) the applicant will not tamper with the witnesses.

(c) the applicant will not indulge in any illegal activities during the period of
bail.

In case of breach of any of the above three conditions, the trial court will be at
liberty to cancel the bail.

Order Date :- 8.7.2010
shailesh