Allahabad High Court High Court

Salim @ Kariyal And Another vs State Of U.P. on 21 January, 2010

Allahabad High Court
Salim @ Kariyal And Another vs State Of U.P. on 21 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1477 of 2010

Petitioner :- Salim @ Kariyal And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Prashant Kumar Singh
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
one case has been shown in the gang chart against the applicants in which the
applicants have been released on bail. They are in jail since 26.10.09.

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 Salim @ Kariyal & Pappu Kurraishi involved in Case
Crime No. 520 of 2009 under Section 2 (10)(3)of U.P. Gangsters and Anti
Social Activities (Prevention) Act, 1986, P.S. Kotwali , District Auraiya 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 :- 21.1.2010
vinay