Allahabad High Court High Court

Yogendra Singh vs State Of U.P. on 5 January, 2010

Allahabad High Court
Yogendra Singh vs State Of U.P. on 5 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35972 of 2009

Petitioner :- Yogendra Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Piyush Dubey
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
three cases have been shown in the gang chart against the applicant, out of
which, in one case the applicant has been acquitted and in other two cases has
been released on bail. He is in jail since13.4.2009.

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 Yogendra Singh involved in Case Crime No. 309 of 2008
under Section 2/3 of U.P. Gangster and Anti Social Activities (Prevention)
Act 1986, P.S. Barnahal, District Mainpuri 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 :- 5.1.2010
MLK