Court No. - 48 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 34 of 2010 Petitioner :- Devendra And Others Respondent :- State Of U.P. Petitioner Counsel :- S.P.Giri Respondent Counsel :- Govt Advocate Hon'ble Shashi Kant Gupta,J.
Heard learned counsel for the applicants, learned A.G.A. and perused
the record.
It is submitted by learned counsel for the applicant that in the present
case two cases have been shown in the gang chart against the
applicant no.1 in which the in one case the applicant no,1 has been
acquitted and in one case the applicant has been released on bail. It is
further submitted that two cases have been shown in the gang chart
against the applicants no.2 to 5 in which the applicants no.2 to 5 have
been released on bail .The applicants are in Jail since 27-11-2009.
Keeping in view the nature of the offence, evidence, complicity of the
accused ,severity of punishment and submissions of the learned
counsel for the parties, I am of the view that the applicants have made
out a case for bail
Let the applicant Devendra, Deendayal, Shiv Kumar, Mukesh and
Uttam Singh, involved in Case crime no.409 of 2009 under section 2/3
of U.P. Gangster and Prevention of Anti Social Activities Act ,
Police Station Mursan district Hathras be released on bail on their
furnishing a personal bond and two sureties each in the like amount to
the satisfaction of the Court concerned with the following conditions:
` (1)The applicant shall not tamper with the evidence.
(2)The applicant shall report to the police station concerned in the first
week of each month to show his good conduct and behavior.
(3)The applicant shall cooperate in the early conclusion of the trial and
will not seek any unnecessary adjournment.
In default of any of the above mentioned conditions, the bail granted to
the applicant shall be deemed cancelled and he shall be taken into
custody forthwith.
Order Date :- 5.1.2010
IA