Allahabad High Court High Court

Shukul Pasi vs State Of U.P. on 25 January, 2010

Allahabad High Court
Shukul Pasi vs State Of U.P. on 25 January, 2010
Court No. - 45

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35365 of 2009

Petitioner :- Shukul Pasi
Respondent :- State Of U.P.
Petitioner Counsel :- G.P. Shukla,S.C. Gupta
Respondent Counsel :- Govt. Advocate

Hon'ble Vijay Kumar Verma,J.

Heard Sri G.P. Shukla, learned counsel for the applicant and
learned AGA for the State.

On the basis of two cases the applicant-accused Shukul Pasi has
been made accused in present case under U.P. Gangsters Act.

The submission made by learned counsel is that the applicant
has been falsely roped in the cases on the basis of which he has
been made accused under U.P. Gangsters Act.

Next submission made by learned counsel is that the applicant
has been granted bail in both the cases and hence he should be
enlarged on bail in present case also.

The bail application has been opposedd by the learned AGA, but
it is not disputed that bail has been granted in all the cases to the
applicant.

Since the applicant has been granted bail in the cases on the
basis of which he has been made accused under U.P. Gangsters
Act, hence without expressing any opinion about merit of the case,
he may be released on bail in present case also.

Let the applicant Shukul Pasi son of Nanank Pasi, be released on
bail in case crime No. 380 of 2007, under section 2/3 U.P.
Gangsters and Anti Social Activities (Prevention) Act, 1986,
police station Saini, district Kaushambi, on his executing a
personal bond of Rs. 40,000/- and furnishing two sureties each in
the like amount to the satisfaction of the Court concerned and
executing an undertaking in the following terms:-

1. The applicant shall not tamper with prosection evidence by
intimidating the witnesses.

2. He shall cooperate with speedy trial.

3. He shall not indulge in any criminal activity or commission
of any crime after being released on bail.

On violation of any of the aforesaid conditions, the prosecution
would be at liberty to move application for cancellation of bail.

Order Date :- 25.1.2010
sazia