Allahabad High Court High Court

Prakash Patel vs State Of U.P. on 4 February, 2010

Allahabad High Court
Prakash Patel vs State Of U.P. on 4 February, 2010
Court No. - 51
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2883 of 2010
Petitioner :- Prakash Patel
Respondent :- State Of U.P.
Petitioner Counsel :- Raju Singh
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 six
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 5.07.2009
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 Prakash Patel involved in Case crime no.315 of 2009
under section 2/3 of U.P.Gangster Act , Police Station Jhunsi district
Allhabad 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 :- 4.2.2010
IA