Court No. - 28 Case :- BAIL No. - 5444 of 2010 Petitioner :- Sheroo @ Sheer Bahadur @ Amit Singh Respondent :- State Of U.P. Petitioner Counsel :- Shailendra Kumar Singh Respondent Counsel :- Govt.Advocate Hon'ble Shri Kant Tripathi,J.
Counter affidavit filed on behalf of the State is taken on record.
Heard the learned counsel for the applicant and the learned AGA and perused the record.
The learned counsel for the applicant submitted that the applicant has a criminal history of two
cases, out of which one case does not fall within the ambit of the U.P. Gangsters and Anti
Social Activities (Prevention) Act and in another case he has been enlarged on bail. It was also
submitted that the Gangster Act has been slapped merely to harass the applicant.
There does not appear to be any reasonable ground to believe that the applicant will temper
with the witnesses or abscond, if released on bail.
Keeping in view the nature of the offence, evidence, complicity of the accused, the severity of
the punishment and submissions of the learned counsel for the applicant and the learned AGA, I
am of the view that the applicant has made out a case for bail.
Let the applicant Sheroo @ Sheer Bahadur @ Amit Singh involved in case crime No. 526 of
2010 under sections 2/3 of the U.P. Gangsters and Anti Social Activities (Prevention) Act,P.S.
Jagdishpur, District Sultanpur be released on bail on his furnishing a personal bond and two
sureties each in the like amount to the satisfaction of the court concerned and also subject to the
following conditions:
1. The applicant will continue to attend the court concerned on the date fixed;
2. the applicant will not tamper with the witnesses;
3. the applicant will not indulge in any illegal activities during the period of bail.
In case of breach of any of the above conditions, the trial court will be at liberty to cancel the
bail.
Order Date :- 22.7.2010
MTA