Court No. - 52 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35779 of 2009 Petitioner :- Dhansu Respondent :- State Of U.P. Petitioner Counsel :- Dinesh Tiwari Respondent Counsel :- Govt Advocate Hon'ble Arvind Kumar Tripathi,J.
Heard learned counsel for the applicant and learned AGA and perused the
record.
Counsel for the applicant submitted that on the basis of four cases, the
applicant was challaned under the Gangster Act. Out of four cases the
applicant was implicated on three cases on the same day in a false police
encounter. All the cases are of the year 2009 and are of the same Police
Station. In case No. 531 of 2009 , under Section 457,380 and 411 I.P.C. the
applicant is not named. He was implicated on the basis of alleged statement of
co-accused. In all the cases the applicant is on bail however, in the present
case the applicant is in jail since 25/08/2009.
In view of the facts without observation on merit, let the applicant, Dhansu,
be released on bail on his furnishing personal bond and two sureties of the
like amount to the satisfaction of the Court concerned in Case Crime No. 611
of 2009, Under Section 2/3, Gangster Act, Police Station – Jalesar, District –
Etah.
Order Date :- 4.2.2010
Naresh/