Court No. - 7 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14870 of 2010 Petitioner :- Durga Respondent :- State Of U.P. Petitioner Counsel :- Rajesh Dwivedi Respondent Counsel :- Govt.Advocate Hon'ble Mrs. Poonam Srivastava,J.
Heard learned counsel for the applicant and learned A.G.A. for the
State.
I have perused the gang chart. The applicant is alleged to be
involved in four cases. In case crime no. 77 of 2006 under Section
302 I.P.C., the applicant has already been acquitted. The other case
is case crime no. 344 of 2008 under Section 364, 302, 201 I.P.C. in
which the applicant has been allowed bail. Copies of the acquittal
order and bail order in above mentioned cases are collectively
annexed as Annexure No. 2 to the affidavit filed in support of bail
application. The other two cases against the applicant are (i) Case
Crime No. 5 of 2008 under Section 25 of the Arms Act and (ii)
N.C.R. No. 213 of of 2008 under Section 352, 504 I.P.C.
Taking into consideration the facts and circumstances of the case,
without expressing any opinion on merits, bail application is
allowed.
Let the applicant Durga son of Heera Lal involved in Case Crime
No. 142 of 2009 under Section 3 (1) U.P. Gangsters Act, 1986,
Police Station Shivli, District Kanpur Dehat be released on bail on
executing a personal bond and furnishing two sureties each in the
like amount to the satisfaction of the court concerned.
Order Date :- 14.6.2010
Ram Murti