Court No. - 8 Case :- BAIL No. - 549 of 2010 Petitioner :- Nirmal Singh & Another Respondent :- State Of U.P. Petitioner Counsel :- Sarvesh Kumar Shukla Respondent Counsel :- Govt. Advocate Hon'ble Ashwani Kumar Singh,J.
Heard learned counsel for the applicants, the learned Additional
Government Advocate and perused the F.I.R., the gang chart and
other relevant papers on record.
Submission of the learned counsel for the applicants is that there
is only one case shown against the accused-applicants in the gang
chart and in that case, both the applicants are on bail, as averred
in para 4 of the application. It is further submitted that this case
under U.P.Gangsters and Anti Social Activities (Prevention) Act
has been slapped on the accused-applicants by the police, in
vengeance, so that they may languish in jail for a considerable
long period. The applicants are in jail since 4.12.2009, as averred
in para 3 of the application.
Considering the facts and circumstance of the case, let the
applicants Nirmal Singh and Satvir Singh be released on bail in
case Crime No.514 of 2009 u/s 2/3 U.P.Gangsters and Anti Social
Activities (Prevention) Act, P.S. Lonar District Hardoi on their filing
personal bonds and two sureties each in the like amount to the
satisfaction of the court concerned/remand Magistrate.
Order Date :- 28.1.2010
kvg/-