Allahabad High Court High Court

Shanki @ Raju vs State Of U.P. on 21 July, 2010

Allahabad High Court
Shanki @ Raju vs State Of U.P. on 21 July, 2010
Court No. - 51
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18755 of 2010
Petitioner :- Shanki @ Raju
Respondent :- State Of U.P.
Petitioner Counsel :- Neel Mani Sharma
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 13-4-2010

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 Shanki alias Raju involved in Case Crime No. 418 of
2010 under Section 2/3 of U.P. Gangsters and Anti Social Activities
(Prevention) Act, 1986, P.S. Kurawali, District Mainpuri 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 :- 21.7.2010
IA