Allahabad High Court High Court

Ram Adhar & Another vs State Of U.P. on 22 July, 2010

Allahabad High Court
Ram Adhar & Another vs State Of U.P. on 22 July, 2010
Court No. - 28

Case :- BAIL No. - 5265 of 2010

Petitioner :- Ram Adhar & Another
Respondent :- State Of U.P.
Petitioner Counsel :- Atish Kr. Singh,Gauri Suwan Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Shri Kant Tripathi,J.

The investigating officer is present in person.

Heard the learned counsel for the applicants, the learned AGA and perused
the record.

The learned counsel for the applicant submitted that the applicants have
criminal history of only one case, in which they have already been enlarged
on bail by the learned Sessions Judge. It was further submitted that there is no
criminal history of any other case.

There does not appear to be any reasonable ground to believe that the
applicants will tamper with the witnesses or abscond, if released on bail.

Keeping in view the nature of offence and evidence, complicity of the
accused, the severity of punishment and submissions of the learned counsel
for the applicants and the learned AGA, I am of the view that the applicants
have made out a case for bail.

Let the applicants Ram Adhar and Ram Autar involved in the case crime
no.239 of 2010 under section 2/3 of the U.P. Gangsters and Anti Social
Activities Act, police station Gosaiganj, district Lucknow, be released on bail
on their each furnishing a personal bond and two sureties each in the like
amount to the satisfaction of the court concerned and also subject to the
following conditions:

1. the applicants will continue to attend the court concerned on the date
fixed;

2. the applicants will not tamper with the witnesses;

3. the applicants will not indulge in any illegal activities during the period
of bail,

In case of breach of any of the above conditions, the trial court will be at
liberty to cancel the bail.

Order Date :- 22.7.2010

RKSh