Court No. - 5 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14168 of 2010 Petitioner :- Jagdish Respondent :- State Of U.P. Petitioner Counsel :- Rajul Bhargava Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned Counsel for the applicant and learned A.G.A.
It is submitted by learned counsel for the applicant that only one case has
been shown in the gang chart against the applicant in which he has been
released on bail. The applicant is in jail since 14.10.2009.
After considering the facts and circumstances of the case and the submissions
made by the learned counsel for the applicant and without expressing any
opinion on the merits of the case, the applicant is entitled to be released on
bail.
Let the applicant Jagdish involved in Case Crime No. 501 of 2009, under
Sections 2/3 U.P. Gangster Act, Police Station Chhata District Mathura be
released on bail on his furnishing a personal bond and two heavy sureties each
of the like amount to the satisfaction of the Court concerned with the
condition that the applicant shall not tamper with the evidence and he shall
report to the court of C.J.M. concerned in the first week of each month till
conclusion of the trial to show his good behaviour.
In default of the above condition the bail granted to him shall be deemed
cancel and he shall be taken into custody by the C.J.M. concerned.
Order Date :- 18.6.2010
RPD