2009 INSC 0100 SUPREME COURT OF INDIA Pradeep Tanwar Vs. State Of Nct Of Delhi Crl.A.No. 109 of 2009 (Lokeshwar Singh Panta and B. Sudershan Reddy JJ.) 19.01.2009 ORDER Heard learned counsel for the parties. Leave granted. This bail application is allowed subject to the following conditions:- 1. The appellant shall furnish a personal bond in the sum of Rs.25,000/- (Rupees Twenty Five thousand only) with two sureties of the like amount to the satisfaction of the Trial Court. 2. The appellant shall not tamper with the prosecution/evidence in any manner nor shall he make any threat or inducement to any witness acquainted with the facts of the case, so as to disuade him from disclosing such facts to the Court. 3. The appellant shall not leave the territorial jurisdiction of the NCT of Delhi without prior permission of the Trial Court. 4. The appellant shall surrender the passport, if possessed by him, before the Trial Court. If he does not possess the passport, he shall file an affidavit before the Trial Court to that effect. The appeal is accordingly allowed. 1 SpotLaw