Allahabad High Court High Court

Sonu Singh @ Shiv Sahai Singh vs State Of U.P. on 15 June, 2010

Allahabad High Court
Sonu Singh @ Shiv Sahai Singh vs State Of U.P. on 15 June, 2010
Court No. - 6

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14954 of 2010

Petitioner :- Sonu Singh @ Shiv Sahai Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Vikas Srivastava,R.D.Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the applicant and learned A.G.A. for the State.
The submission is that in all the two criminal cases mentioned in the gang
chart against the applicant, on the basis of which the applicant has been
challaned under the Gangster Act, he has been granted bail and he is in jail
since 22.5.2009.

The bail application is vehemently opposed by the learned A.G.A.
Considering the nature of submissions made on behalf of the applicant and the
fact that the applicant is in jail since 22.5.2009, without expressing any
opinion on the merit of the case , this court is of the view that the applicant is
entitled to be enlarged on bail.

Let the applicant Sonu Singh alias Shiv Sahai Singh involved in case crime
no. 46 of 2009 under Sections 2/3(1) U.P. Gangster and Anti Social Activities
(Prevention) Act 1986 P.S. Udaipur, district Pratapgarh be released on bail on
his executing a personal bond and furnishing two sureties each in the like
amount to the satisfaction of the court concerned subject to the following
conditions:-

i. The applicant shall record his attendance before the concerned

C.J.M. on the 7th day of every month.

ii. The applicant shall not tamper with the prosecution evidence.

iii. The applicant shall co-operate in the early conclusion of the trial
and will not seek any unnecessary adjournments
Order Date :- 15.6.2010
cps