Allahabad High Court High Court

Vikesh Kumar @ Bamboo Singh vs State Of Up on 10 May, 2010

Allahabad High Court
Vikesh Kumar @ Bamboo Singh vs State Of Up on 10 May, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 11134 of 2010

Petitioner :- Vikesh Kumar @ Bamboo Singh
Respondent :- State Of Up
Petitioner Counsel :- Satya Prakash Singh
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
five case have been shown in the gang chart against the applicant out of which
in two cases the applicant has been acquitted, in one case an N.C.R. has been
filed and in remaining two cases the applicant has been released on bail. He is
in jail since 20.3.2010.

In view of the facts and circumstances of the case and submissions made by
learned counsel for the applicant and learned A.G.A., and without expressing
any opinion on the merits of the case , the applicant is entitled to be released
on bail.

Let the applicant Vikesh Kumar @ Bamboo Singh involved in Case Crime
No. 51 of 2010 under Section 3(1) of U.P. Gangsters and Anti Social
Activities (Prevention) Act, 1986, P.S. Mehnagar , District Azamgarh 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 will not tamper with the evidence during the trial.

(ii) The applicant will not pressurise/ 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 behavior.

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

Order Date :- 10.5.2010
MLK /Pr