Allahabad High Court High Court

Vipin And Another vs State Of U.P. on 28 July, 2010

Allahabad High Court
Vipin And Another vs State Of U.P. on 28 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19392 of 2010

Petitioner :- Vipin And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Anurag Pathak
Respondent Counsel :- Govt.Advocate

Hon'ble Shashi Kant Gupta,J.

Heard learned counsel for the applicants, learned A.G.A. and perused the
record.

It is submitted by learned counsel for the applicants that in the present case
two cases have been shown in the gang chart against the applicant No. 1 in
which he has been released on bail. He further submits two cases have also
been shown in the gang chart against the applicant No. 2 also out of which in
one case he has been released on bail while in another case he is not wanted.
They are in jail since 19.5.2010.

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

Let the applicants Vipin & Rajeew @ Gullu involved in Case Crime No. 305
of 2010, under Section 2/3 of U.P. Gangsters and Anti Social Activities
(Prevention) Act, 1986, P.S. Fugana, District Muzaffarnagar be released on
bail on their 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 applicants will not tamper with the evidence during the trial.

(ii) The applicants will not pressurise/ intimidate the prosecution witness.

(iii)The applicants will appear before the trial court on the date fixed.

(iv)The applicants shall report to the police station concerned in the first week
of each month to show their 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 :- 28.7.2010
vinay