Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20858 of 2010 Petitioner :- Pinku Alias Sani Respondent :- State Of U.P. Petitioner Counsel :- Mithilesh Kumar Shukla,A.K. Shukla Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
Heard learned counsel for the applicant, learned AGA for the State and
perused the record.
Learned counsel for the applicant submitted that applicant was challaned
under the Gangster Act showing three cases against him under Sections 307,
407, 120-B IPC and Section 5 Arms Act. However, in those cases he is on
bail. In the present case, applicant is in jail since 27.4.2010.
Learned AGA has vehemently opposed the aforesaid prayer for bail on the
ground that there was criminal history of the applicant hence he is not entitled
for bail.
In view of the above, without expressing any opinion on merit, it is a fit case
for bail. Let the applicant Pinku @ Sani be enlarged on bail on his furnishing
a personal bond with two sureties each in the like amount to the satisfaction of
court concerned in Case Crime No. 321 of 2010, under Section 2/3 Gangster
Act, P.S. Highway, District Mathura with the condition that applicant will
appear by 10th of each month at the police station concerned for supervision
and to watch his conduct and behaviour.
Order Date :- 9.8.2010
Pramod