Allahabad High Court High Court

Satyavir vs State Of U.P. on 7 January, 2010

Allahabad High Court
Satyavir vs State Of U.P. on 7 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 384 of 2010

Petitioner :- Satyavir
Respondent :- State Of U.P.
Petitioner Counsel :- Manoj Kumar
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 three 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 8.3.09.

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

Let the applicant Satyavir involved in Case Crime No. 698 of 2009,
under Section 3 (1) of U.P. Gangster & Anti Social Activities
(Prevention) Act, 1986, P. S. Chhibramau District Kannauj 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 shall not tamper with the evidence during the trial.

(ii) The applicant will not pressurise/ intimidate the prosecution
witness.

(iii) The applicant shall report to the police station concerned in the first
week of each month to show his good conduct and behaviour.

(iv) The applicant shall cooperate in the early conclusion of the trial and
will not seek any unnecessary adjournment.
In case of breach of any of the above conditions , the court below
shall be at liberty to cancel the bail

Order Date :- 7.1.2010
MLK