Allahabad High Court High Court

Sudhir vs State Of U.P. on 4 January, 2010

Allahabad High Court
Sudhir vs State Of U.P. on 4 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35899 of 2009

Petitioner :- Sudhir
Respondent :- State Of U.P.
Petitioner Counsel :- Ravindra Nath Rai,Ashok Kumar Rai
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 only one case has been shown in the gang chart against the
applicant in which the applicant has been released on bail. He is in jail
since 20.10.2009.

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 Sudhir involved in Case Crime No. 983 of 2009 under
Section 2/3 Gangster Act, P.S. Badaut, District Bagpat 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 :- 4.1.2010
MLK