Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17623 of 2010 Petitioner :- Dharamveer @ Jayveer And Another Respondent :- State Of U.P Petitioner Counsel :- R.B. Singh 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 applicants that in the present case
four and five cases have been shown in the gang chart against the applicants
no. 1 and 2 respectively in which they have been released on bail. They
are in jail since 24.12.2008.
In view of the facts and circumstances of the case and submissions made by
learned counsel for the applicants and learned A.G.A. , without expressing
any opinion on the merits of the case, the applicants are entitled to be
released on bail.
Let the applicants Dharamveer alias Jayveer and Badan Singh alias Arjun
Singh involved in Case Crime No. 41 of 2009 under Section 2/3 of U.P.
Gangster and Anti Social Activities (Prevention) Act 1986, P.S. Lohamandi,
District Agra 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:
(i)The applicants shall not tamper with the evidence during the trial.
(ii) The applicants will not pressurise/ intimidate the prosecution witness.
(iii) The applicants shall report to the police station concerned in the first
week of each month to show their good conduct and behaviour.
(iv) The applicants shall cooperate in the early conclusion of the trial and will
not seek any unnecessary adjournment.
In case of breach of any of the above conditions , the court below shall be at
liberty to cancel the bail
Order Date :- 12.7.2010
MLK