Court No. - 8 Case :- BAIL No. - 41 of 2010 Petitioner :- Nizam-Uddin Respondent :- The State Of U.P. Petitioner Counsel :- Ratnesh Agnihotri Respondent Counsel :- Govt.Advocate Hon'ble Ashwani Kumar Singh,J.
Heard learned counsel for the applicant, learned A.G.A. and perused the
F.I.R., Gang Chart and other relevant papers filed in support of the bail
application.
Counter affidavit filed by the State, is taken on record.
The submission of learned counsel for the applicant is that there is only one
case shown in the Gang Chart against the accused-applicant and in the said
case the accused-applicant is on bail, as averred in paragraph 7 of the bail
application.
Learned counsel for the applicant also submits that the police has slapped this
case under the Gangster Act against the accused-applicant, in vengeance, so
that the accused-applicant may languish in jail for a considerable long period.
The applicant is in jail since 6.10.2009, as averred in para 10 of the bail
application.
Considering the overall aspects of the matter and without entering into the
merit of the case, I hereby provide that the applicant, Nizam-uddin be
released on bail in Case Crime No.845/2009, under Sections 3(i) U.P.
Gangsters & Anti-Social Activities (Prevention) Act, P.S. Chinhat, District
Lucknow, on his filing a personal bond and two sureties each in the like
amount to the satisfaction of the court concerned/remand magistrate.
Order Date :- 6.1.2010
Kpy