Allahabad High Court High Court

Vishal Gupta @ Chhotu vs State Of U.P. on 1 July, 2010

Allahabad High Court
Vishal Gupta @ Chhotu vs State Of U.P. on 1 July, 2010
Court No. - 8

Case :- BAIL No. - 4467 of 2010

Petitioner :- Vishal Gupta @ Chhotu
Respondent :- State Of U.P.
Petitioner Counsel :- R.K. Singh,Ram Prakash Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Shri Kant Tripathi,J.

Heard learned counsel for the applicant and learned AGA and perused the
record.

The learned counsel for the applicant submitted that the applicant has criminal
history of only one case, in which he is already on bail. In the other cases,
shown in the gang-chart, the applicant is not an accused.

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 Vishal Gupta alias Chhotu involved in Case Crime No. 4856
of 2008, under sections 2/3 of the U.P. Gangsters & Anti Social Activities
(Prevention) Act, P.S. Kotwali Sadar, District Lakhimpur Kheri be released
on bail on his furnishing a personal bond and two sureties each in the like
amount to the satisfaction of the Special Judge concerned and also subject to
the following conditions:

(a) the applicant will continue to attend the court concerned on the date fixed.

(b) the applicant will not tamper with the witnesses.

(c) the applicant will not indulge in any illegal activities during the period of
bail.

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

Order Date :- 1.7.2010
shailesh