Court No. - 20 Case :- BAIL No. - 4564 of 2010 Petitioner :- Kasim And Another Respondent :- State Of U.P. Petitioner Counsel :- K.K. Tewari Respondent Counsel :- Govt. Advocate Hon'ble Raj Mani Chauhan,J.
Heard learned counsel for the applicant, learned A.G.A. for the State.
The accused applicants Kasim and Kamta is involved and detained in Case
Crime No. 499 of 2010, under Sections 2/3 U.P. Anti Social Activities &
Gangster Act from Police Station Bheera, District Kheri and he has applied for
bail.
The submission of the learned counsel for the accused applicants is that as
per gang chart as many as five cases has been shown against the accused
applicant no.1 Kasim. Out of five criminal cases one case is under Section
3/25 Arms Act which cannot be made basis for initiating the proceding against
the accused applicant under the Gangster Act and in other four criminal cases
he has already on bail. The further submission of the learned counsel for the
accused applicants is that as per gang chart as many as four criminal cases
have been shown against the accused applicant no.2 Kamta in which he has
already on bail. Therefore accused applicants deserve to be released on bail
in this case too.
Learned A.G.A opposed the prayer for bail.
Considered the submission of the learned counsel for the applicant and the
learned Additional Government Advocate, and keeping in view the facts of the
case without expressing any opinion on the merits of the case, applicant may
be released on bail.
Let applicants Kasim and Kamta be released on bail in aforesaid case crime
number on their furnishing a personal bond with two sureties each in the like
amount to the satisfaction of the court Concerned.
Order Date :- 21.6.2010
Amit