Allahabad High Court High Court

Raj Kumar Sharma And Another vs State Of Up on 10 May, 2010

Allahabad High Court
Raj Kumar Sharma And Another vs State Of Up on 10 May, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 11021 of 2010

Petitioner :- Raj Kumar Sharma And Another
Respondent :- State Of Up
Petitioner Counsel :- D.D. Mishra
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 in which
the applicants have been released on bail. They are in jail since 1.7.2009.

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 Raj Kumar Sharma & Lokesh Kumar involved in Case
Crime No. 842 of 2009 under Section 2/3 of Gangsters Act, 1986, P.S
Quarsi , District Agra 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 :- 10.5.2010
vinay /Pr