Allahabad High Court High Court

Rakesh Nishad vs State Of U.P. on 23 June, 2010

Allahabad High Court
Rakesh Nishad vs State Of U.P. on 23 June, 2010
Court No. - 32

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14025 of 2010

Petitioner :- Rakesh Nishad
Respondent :- State Of U.P.
Petitioner Counsel :- K.D. Tiwari,R.R. Tiwari
Respondent Counsel :- Govt Advocate

Hon'ble Amreshwar Pratap Sahi,J.

Heard learned counsel for the applicant and learned A.G.A. for the State.

Learned counsel for the applicant contends that the co-accused Sardar whose
name appear at sl. no. 7 in the F.I.R. has been released on bail by order of
this court dated 8-6-2010 passed in bail application no. 14330 of 2010. Case
of the applicant stands on the same footing of the co-accused.

Keeping in view the nature of submissions advanced, the applicant is entitled
for bail.

Let the applicant Rakesh Nishad involved in case crime no. 592 of 2008
under section 2/3, U P.Gangsters Act Police Station Mau District Chitrakoot
be enlarged on bail on his executing a personal bond and furnishing two
sureties, each in the like amount, to the satisfaction of the court concerned
with the following conditions :-

1. The applicant will not tamper with the evidence during the trial.

2. The applicant will not pressurise/ intimidate the prosecution witness.

3. The applicant will appear before the trial court on the date fixed.

In defiance of the above conditions, the prosecution would be at liberty to
move application for cancellation of bail.

Order Date :- 23.6.2010
skv