Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 21280 of 2010 Petitioner :- Sachin Kumar Respondent :- State Of U.P. Petitioner Counsel :- Vijay Shankar Mishra Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
Heard learned counsel for the applicant, learned A.G.A.
and perused the record.
Learned counsel for the applicant submitted that
showing one case in the gang chart the applicant has
been challaned under the provision of Gangster Act in
which he is on bail. He further contended that if the
applicant is released on bail, he will not abscond and
misuse the liberty of bail. However, in the present case
the applicant is in jail since 3.8.2010.
Learned A.G.A. opposed the aforesaid prayer of bail.
In view of the above, without expressing any opinion on
merit, it is a fit case for bail.
Let the applicant Sachin Kumar be enlarged on bail on
his furnishing a personal bond with two sureties each in
the like amount to the satisfaction of the court
concerned in Case Crime No.504 of 2007 under Section
2/3 U.P. Gangsters & Anti Social Activities (Prevention)
Act, 1986, PS. Kisni District Mainpuri.
Order Date :- 12.8.2010
Rk