Court No. - 32 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16081 of 2010 Petitioner :- Amarjeet & Another Respondent :- State Of U.P. Petitioner Counsel :- P.C. Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Shyam Shankar Tiwari,J.
Heard the learned counsel for the applicants and the learned AGA and
perused the record.
The prayer for bail has been made on behalf of the accused applicants
Amarjeet and Mohit in Case Crime No.55 of 2010 under section 2/3 of U.P.
Gangster & Anti-Social Activities (Prevention ) Act 1986, P.S.Babugarh,
district Ghaziabad.
According to the prosecution case three criminal cases are said to have been
registered against the applicants and out of which in two cases the applicants
have been bailed out by the court below and in one case challani report has
been submitted by the police under section 41/109 and the accused have been
granted bail by Sub Divisional Magistrate, Hapud, district Ghaziabad.
It is contended by the learned counsel for the applicants that the accused
applicants have falsely been implicated in this case and a false report has been
submitted by the police.
The learned AGA has opposed the bail application and argued that there is
criminal history of the accused applicants.
Considering the facts and circumstances of the case and the nature of
evidence available on record without expressing any opinion on the merits of
the case, the applicant is entitled to be released on bail.
Let the applicants Amarjeet and Mohit involved in the aforesaid criminal case
be released on bail on their executing a personal bond and furnishing two
sureties each in the like amount to the satisfaction of the Court concerned.
Order Date :- 28.6.2010
Ak/