Court No. - 7 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15119 of 2010 Petitioner :- Manoj Respondent :- State Of U.P. Petitioner Counsel :- Pankaj Dwivedi Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastav,J.
Heard learned counsel for applicant and learned A.G.A. for the
State.
I have perused gang chart. Applicant is alleged to be involved in
three cases in gang chart. However, he is on bail in all cases.
Copies of bail orders are annexed as annexure nos. 3 to 5 to the
affidavit filed in support of bail application. Applicant is in jail
since 12.12.2009.
Taking into consideration facts and circumstances of the case,
without expressing any opinion on merits, bail application is
allowed.
Let applicant Manoj son of Bhagwan Singh involved in case crime
no.1 of 2010 under Section 2/3 U.P. Gangster and Anti Social
Activities (Prevention) Act, Police Station Sadar Bazar, District
Agra, 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.
Order Date :- 16.6.2010
rkg