Court No. - 20 Case :- BAIL No. - 4870 of 2010 Petitioner :- Alakh Ram Respondent :- State Of U.P. Petitioner Counsel :- Firoz Ahmad Khan Respondent Counsel :- Govt. Advocate Hon'ble Raj Mani Chauhan,J.
Learned counsel for the applicant files supplementary affidavit, which is taken
on record.
Heard learned counsel for the applicant and learned A.G.A. for the State.
The accused-applicant Alakh Ram is involved and detained in Case Crime
No. 45 of 2010, under Section 3 (1) U.P. Gangster Act, from Police Station
Umri Begum Ganj, District Gonda.
The submission of learned counsel for the applicant is that from a perusal of
the gang chart, it appears that criminal history of four cases has been shown
against the accused applicant in which he is on bail. Therefore, he also
deserves to be released on bail in this case too.
Learned A.G.A opposed the bail application.
Considered the submissions of the learned counsel for the applicant and the
learned Additional Government Advocate. Keeping in view the totality of the
facts and circumstances of the case, without expressing any opinion on the
merits of the case, accused applicant may be released on bail.
Let applicant Alakh Ram be released on bail in aforesaid case crime number
on his furnishing a personal bond with two sureties each in the like amount to
the satisfaction of the court concerned.
Order Date :- 30.6.2010
Renu