Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20706 of 2010 Petitioner :- Sachin And Another Respondent :- State Of U.P. Petitioner Counsel :- Nalin Kumar Sharma Respondent Counsel :- Govt. Advocate Hon'ble Shashi Kant Gupta,J.
Heard learned counsel for the applicants, learned A.G.A. and perused the
record.
It is submitted by learned counsel for the applicants that in the present case
three cases have been shown in the gang chart against the applicant No. 1 and
two cases against the applicant No. 2 in which both the applicants have been
released on bail. They are in jail since 28.8.2009.
In view of the facts and circumstances of the case and submissions made by
learned counsel for the applicants and learned A.G.A. and without expressing
any opinion on the merits of the case, the applicants are entitled to be
released on bail.
Let the applicants Sachin & Manoj @ Bhola involved in Case Crime No.
1371 of 2010 under Section 2/3 of U.P. Gangsters and Anti Social Activities
(Prevention) Act, 1986, P.S. Shamli, District Muzaffarnagar be released on
bail on their furnishing a personal bond and two sureties each in the like
amount to the satisfaction of the court concerned with the following
conditions;
(i)The applicants will not tamper with the evidence during the trial.
(ii) The applicants will not pressurise/ intimidate the prosecution witness.
(iii)The applicants will appear before the trial court on the date fixed.
(iv)The applicants shall report to the police station concerned in the first week
of each month to show their good conduct and behavior.
In case of breach of any of the above conditions, the court below shall be at
liberty to cancel the bail.
Order Date :- 6.8.2010
vinay