Allahabad High Court High Court

Zameer @ Guddoo vs The State Of U.P. on 23 July, 2010

Allahabad High Court
Zameer @ Guddoo vs The State Of U.P. on 23 July, 2010
Court No. - 28

Case :- BAIL No. - 4987 of 2010

Petitioner :- Zameer @ Guddoo
Respondent :- The State Of U.P.
Petitioner Counsel :- S.C. Tewari
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 a
criminal history of only one case in which he is already on bail. The applicant
has no criminal history of any other case.

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 Zameer alias Gudddoo involved in Case Crime No. 1012 of
2009, under sections 3 (1) of the U.P. Gangsters & Anti Social Activities
(Prevention) Act, P.S.Rudauli, District Faizabad 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 :- 23.7.2010
shailesh