Allahabad High Court High Court

Raj Kumar Bind vs State Of U.P. on 20 July, 2010

Allahabad High Court
Raj Kumar Bind vs State Of U.P. on 20 July, 2010
Court No. - 51
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18450 of 2010
Petitioner :- Raj Kumar Bind
Respondent :- State Of U.P.
Petitioner Counsel :- Krishna Kumar Chaurasiya
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 four cases have been shown in the gang chart against the
applicant in which in two cases the applicant has been released on bail
and in remaining two cases he is not wanted. He is in jail since 22-2-

2010

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

Let the applicant Raj Kumar Bind involved in Case Crime No. 357 of
2009 under Section 3(1) of U.P. Gangsters Act, 1986, P.S Bhelupur.,
District Varanasi. 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 will not tamper with the evidence during the trial.

(ii) The applicant will not pressurise/ 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 behavior.
In case of breach of any of the above conditions , the court below shall be at
liberty to cancel the bail.

Order Date :- 20.7.2010
IA