Charan Singh vs State Of U.P. on 15 June, 2010

0
38
Allahabad High Court
Charan Singh vs State Of U.P. on 15 June, 2010
Court No. - 6

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14918 of 2010

Petitioner :- Charan Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Mithilesh Kumar Shukla,Avanish Kumar Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the applicant and learned AGA for the State.
The submission is that in the one criminal case mentioned in the gang chart
against the applicant, on the basis of which the applicant, has been challaned
under the Gangster Act, he has been granted bail and he is in jail Since
1.2.2010.

The bail application is vehemently oppose by the learned AGA.
Considering the nature of submissions made on behalf of the applicant and the
fact that the applicant is in jail since 1.2.2010, this court is of the view that the
applicant is entitled to be enlarged on bail.

Let the applicant Charan Singh involved in case crime no. 1 of 2010, under
Sections 2/3 of U.P. Gangster and Anti Social Activities (Prevention) Act,
1986, P.S.Basai Jagner, District Agra, be released on bail on his executing a
personal bond and furnishing two sureties each in the like amount to the
satisfaction of the court concerned.

Subject to the following conditions:-

i. The applicant shall record his attendance before the concerned C.J.M. On

the 7th day of every month.

ii. The applicant shall not tamper with the prosecution evidence.
iii. The applicant shall co-operate in the early conclusion of the trial and will
not seek any unnecessary adjournments
Order Date :- 15.6.2010
vks

LEAVE A REPLY

Please enter your comment!
Please enter your name here