Allahabad High Court High Court

Rajendra vs State Of U.P. on 18 June, 2010

Allahabad High Court
Rajendra vs State Of U.P. on 18 June, 2010
Court No. - 5

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14156 of 2010

Petitioner :- Rajendra
Respondent :- State Of U.P.
Petitioner Counsel :- Shashank Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned Counsel for the applicant and learned A.G.A.

It is submitted by learned counsel for the applicant that only two cases have
been shown in the gang chart against the applicant in which he has been
released on bail. The applicant is in jail since 27.5.2009.

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

Let the applicant Rajendra involved in Case Crime No. 544 of 2009, under
Sections 3(1) U.P. Gangster Act, Police Station G.R.P. District Kanpur Nagar
be released on bail on his furnishing a personal bond and two heavy sureties
each of the like amount to the satisfaction of the Court concerned with the
condition that the applicant shall not tamper with the evidence and he shall
report to the court of C.J.M. concerned in the first week of each month till
conclusion of the trial to show his good behaviour.
In default of the above condition the bail granted to him shall be deemed
cancel and he shall be taken into custody by the C.J.M. concerned.

Order Date :- 18.6.2010

RPD