Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 871 of 2010 Petitioner :- Riyasat Respondent :- State Of U.P. Petitioner Counsel :- Birendra Singh Khokher 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 two cases have been shown in the gang chart against the applicant
in which the applicant has been released on bail. He is in jail since
14.09.2009.
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 Riyasat involved in Case Crime No. 444 of 2009
under Section 2/3 of U.P. Gangsters and Anti Social Activities
(Prevention) Act, 1986, P.S. Chhaprouli ,District Baghpat 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 :- 11.1.2010
Vinay/S