Court No. - 32 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16231 of 2010 Petitioner :- Ram Veer Respondent :- State Of U.P Petitioner Counsel :- Devendra Kumar Yadav Respondent Counsel :- Govt Advocate Hon'ble Surendra Singh,J.
Applicant-Ram Veer seeks bail in Case Crime No.56 of 2010 under
Sections 2/3 of U.P. Gangsters and Anti-Social Activities (Prevention)
Act,1986 Police Station Tappal, District Aligarh.
Heard learned counsel for the applicant as well as learned AGA for the
State and perused the material placed on record.
It is contended by learned counsel for the applicant that on the basis of
two criminal cases shown in the gang chart provisions of Gangsters
Act has been slapped upon the applicant. It is further contended that in
both criminal cases, he has been released on bail by the courts
concerned. He has further contended that the applicant is in jail since
24.2.2010 and trial has not commenced which is likely to consume
some time to conclude, thus he deserves to be released on bail.
The bail is, however, opposed by the learned A.G.A.
The points pertaining to nature of accusation, severity of punishment,
reasonable apprehension of tampering the witnesses, prima facie,
satisfaction regarding proposed evidence and genuineness of the
prosecution case were dully considered.
Considering totality of circumstances of the case, I consider it a fit case
to enlarge the applicant on bail.
Without expressing any opinion on the merits of the case, let the
applicant-Ram Veer involved in aforesaid crime 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.
Order Date :- 30.6.2010
MN/-