Court No. - 52 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 24023 of 2009 Petitioner :- Ajai Kumar & Others Respondent :- State Of U.P. Petitioner Counsel :- Jag Narayan,Ambrish Kumar Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
Heard learned counsel for the applicants, learned AGA and perused
the record.
Learned counsel for the applicants submitted that the other co-
accused has already been released on bail. However, the applicant is
in jail since 30.7.2007.
The aforesaid fact has not been denied by learned AGA as per the
instruction received from the Investigating Officer.
In view of the above without giving any observation on merit, let the
applicants Ajai Kumar, Nanhe alias Ajeet and Arvind Kumar be
enlarged on bail on their furnishing personal bond with two sureties
each of them in the like amount to the satisfaction of the court
concerned in Case Crime No.665 of 2007 under section 3(i)
U.P.Gangster & Anti Social Activities (Prevention) Act, PS. Kaimganj,
District Farrukhabad.
Order Date :- 12.1.2010
Rk