Court No. - 6 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12393 of 2010 Petitioner :- Jai Ram Respondent :- State Of U.P. Petitioner Counsel :- Chandra Prakash Mishra Respondent Counsel :- Govt. Advocate Hon'ble Bala Krishna Narayana,J.
Heard learned counsel for the applicant and learned A.G.A. for the State.
The submission is that there are three cases against the applicant Jai Ram
shown in the gang chart. In the criminal cases which are mentioned in the
gang chart against the applicant, on the basis of which the applicant has been
challaned under the Gangster Act, has been granted bail.
The aforesaid factual aspect of the matter is not disputed by learned AGA.
Considering the nature of submissions made on behalf of the applicant, this
court is of the view that the applicant is entitled to be enlarged on bail. Let the
applicant Jai Ram involved in case crime no. 48 of 2010 under Section 3(1) of
U.P. Gangster and Anti Social Activities (Prevention) Act, P.S. Kaptanganj,
district Kushinagar, 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 :- 16.6.2010
Prabhat