Allahabad High Court High Court

Praveen Kumar @ Chhotu And Another vs State Of U.P. on 3 August, 2010

Allahabad High Court
Praveen Kumar @ Chhotu And Another vs State Of U.P. on 3 August, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20107 of 2010

Petitioner :- Praveen Kumar @ Chhotu And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Umesh Chandra Mishra,Sushil Kumar Dubey
Respondent Counsel :- Govt. Advocate

Hon'ble Shashi Kant Gupta,J.

Heard learned counsel for the applicants, learned A.G.A. and perused the
record.

It is submitted by learned counsel for the applicants that in the present case
three cases have been shown in the gang chart against the applicants out of
which in two cases, the applicants have been released on bail and in
remaining one case they are not wanted. They are in jail since 27.4.2010.

In view of the facts and circumstances of the case and submissions made by
learned counsel for the applicants and learned A.G.A. and without expressing
any opinion on the merits of the case, the applicants are entitled to be
released on bail.

Let the applicants Praveen Kumar @ Chhotu & Ravi Yadav @ Rockey
involved in Case Crime No. 225 of 2010 under Section 2/3 (1) of U.P.
Gangsters and Anti Social Activities (Prevention) Act, 1986, P.S. Civil Lines,
District Etawah be released on bail on their 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 not pressurise/ intimidate the prosecution witness.

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

(iv)The applicants shall report to the police station concerned in the first week
of each month to show their 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 :- 3.8.2010
vinay