Allahabad High Court High Court

Vijay vs State Of U.P. on 25 January, 2010

Allahabad High Court
Vijay vs State Of U.P. on 25 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1865 of 2010

Petitioner :- Vijay
Respondent :- State Of U.P.
Petitioner Counsel :- N. S. Chahar
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
four cases have been shown in the gang chart against the applicant, out of
which , in three cases the applicant has been released on bail and 4th case
mentioned in the Gang Chart is N.C.R. being registered under sections
323 and 504 I.P.C. He is in jail since 4.1.20210.

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 Vijay involved in Case Crime No. 463 of 2009 under
Sections 2/3 of U.P. Gangster and Anti Social Activities (Prevention) Act
1986, P.S. Refinery, District Mathura 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 :- 25.1.2010
MLK