Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Allahabad High Court

Jitendra Singh Yadav vs State Of U.P. on 5 April, 2021

Author: Vivek Varma

Bench: Vivek Varma





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 79
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12667 of 2021
 

 
Applicant :- Jitendra Singh Yadav
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Pradeep Kumar,Kalp Dev Mishra
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Vivek Varma,J.
 

Heard Sri Pradeep Kumar, learned Counsel for the applicant and Sri Manuraj Singh, learned A.G.A. for the State respondents.

It is contended by learned Counsel for the applicant that according to the gang chart one case has been shown against the applicant and in the said case the applicant has been granted bail, photo copy of bail order has been annexed as Annexure-3 to the affidavit. It is further submitted that the applicant is neither a member of any gang nor a gang leader and he has been falsely implicated in the present case due to ulterior motive and is in jail since 7.2.2021 and in case he is enlarged on bail, he will not misuse the liberty of bail.

Learned A.G.A. has opposed the prayer for bail.

Perused the first information report as well as the averments made in the bail application.

Considering the facts and circumstances of the case and also perusing the material on record, without expressing any opinion on the merit of the case, let the applicant Jitendra Singh Yadav involved in case crime no.02 of 2021, under Section 3(1) of U.P. Gangsters & Anti-Social Activities (Prevention) Act, 1986, P.S. Nandganj, District Ghazipur be released on bail on his furnishing a personal bond and two local sureties each of the like amount to the satisfaction of court concerned on the following conditions that:

1. the applicant shall not temper with the prosecution evidence.
2. the applicant shall not pressurize the prosecution witness;
3. the applicant shall appear on each and every date fixed by the trial court.

In case of default of any of the conditions enumerated above, the order granting bail shall automatically be vacated.

Order Date :- 5.4.2021 S.S.