Allahabad High Court High Court

Vijay Vikram Singh @ Rahul Singh vs State Of U.P. on 29 July, 2010

Allahabad High Court
Vijay Vikram Singh @ Rahul Singh vs State Of U.P. on 29 July, 2010
Court No. - 28

Case :- BAIL No. - 5659 of 2010

Petitioner :- Vijay Vikram Singh @ Rahul Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Firoz Ahmad Khan
Respondent Counsel :- Govt.Advocate

Hon'ble Shri Kant Tripathi,J.

Counter affidavit and Supplementary affidavit are taken on record.
Heard the learned counsel for the applicant and the learned AGA and perused the record.
The learned counsel for the applicant submitted that the applicant has a criminal history of four
cases. In all the four cases he has been enlarged on bail. It was also submitted that the Gangster
Act has been slapped merely to harass the applicant.It was further submitted that co-accused
Ashutosh Mishra and Jitendra Singh have already been enlarged on bay by this Court.
There does not appear to be any reasonable ground to believe that the applicant will tamper
with the witnesses or abscond, if released on bail.

Keeping in view the nature of the offence, evidence, complicity of the accused, the severity of
the punishment and submissions of the learned counsel for the applicant and the learned AGA, I
am of the view that the applicant has made out a case for bail.
Let the applicant Vijay Vikram Singh @ Rahul Singh involved in case crime No. 191 of 2010
under sections 2/3 of the U.P. Gangsters and Anti Social Activities (Prevention) Act,
P.S.Kamrauli, District Sultanpur, 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 and also subject to the
following conditions:

1. The applicant will continue to attend the court concerned on the date fixed;

2. the applicant will not tamper with the witnesses;

3. the applicant will not indulge in any illegal activities during the period of bail.

In case of breach of any of the above conditions, the trial court will be at liberty to cancel the
bail.

Order Date :- 29.7.2010
MTA