Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15194 of 2010 Petitioner :- Jitendra @ Jeetu & Another Respondent :- State Of U.P. Petitioner Counsel :- Sheo Ram Singh,Kuldeep Singh Yadav Respondent Counsel :- Govt. Advocate Hon'ble Naheed Ara Moonis,J.
Heard, the learned counsel for the applicants, the learned AGA for the
State and perused the record.
The present bail application has been moved by the applicants Jitendra
@ Jeetu and Sri Kishan @ Guliya in case crime no. 205 of 2010, under
Section 2/3 U.P. Gangster Act, P.S., Sirsaganj, District-Firozabad with a
prayer that they may be admitted to bail.
It is contended by the learned counsel for the applicant, that according
to the gang chart, the applicants are said to have been involved in three
cases, in which they are on bail. The applicants have been falsely
implicated in the present case. There is no chance of absconding, and in
case they are enlarged on bail, they will not misuse the liberty of the
bail. The applicants are in jail since 30.3.2010.
In view of the aforesaid facts and circumstances, without expressing
any opinion about the merits of the case, let the applicants, Jitendra @
Jeetu and Sri Kishan @ Guliya involved in case crime no. 205 of 2010,
under Section 2/3 U.P. Gangster Act, P.S., Sirsaganj, District-Firozabad
be enlarged on bail, on their executing a personal bond and furnishing
two heavy sureties each in the like amount to the satisfaction of the
court concerned, with the following conditions:-
(i)The applicant will not tamper with the evidence during the trial.
(ii)The applicant will not pressurise/ intimidate the prosecution witness.
(iii)The applicant will appear before the trial court on the date fixed.
In defiance of the above conditions, the prosecution would be at liberty
to move application for cancellation of bail
Order Date :- 17.6.2010
AN