Allahabad High Court High Court

Sindhi vs State Of U.P. on 21 January, 2010

Allahabad High Court
Sindhi vs State Of U.P. on 21 January, 2010
Court No. - 51
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1546 of 2010
Petitioner :- Sindhi
Respondent :- State Of U.P.
Petitioner Counsel :- Rajesh 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 including the present one in the gang chart
against the applicant in which in two cases the applicant has been released on
bail. The applicant is in Jail since 04-11-2009.
Keeping in view the nature of the offence, evidence, complicity of the
accused ,severity of punishment and submissions of the learned counsel for
the parties, I am of the view that the applicant has made out a case for bail
Let the applicant Sindhi involved in Case crime no.740 of 2009 under
section 2/3U.P.Gangster Act , Police Station Kotwali Dehat district Etah 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 pressurize/ 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 behaviour.
In case of breach of any of the above mentioned conditions the court below
shall be at liberty to cancel the bail
Order Date :- 21.1.2010
IA