Court No. - 49 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17362 of 2010 Petitioner :- Rajendra Singh @ Rajan Singh Respondent :- State Of U.P. Petitioner Counsel :- Sheo Ram Singh,Kkuldip Singh Yadav Respondent Counsel :- Govt Advocate Hon'ble Bala Krishna Narayana,J.
Heard learned counsel for the applicant and learned AGA for the State.
The submission is that in the one criminal case mentioned in the gang chart
against the applicant, on the basis of which the applicant, has been challaned
under the Gangster Act, he has been granted bail and he is in jail since
25.1.2010.
The bail application is vehemently oppose by the learned AGA.
Considering the nature of submissions made on behalf of the applicant and the
fact that the applicant is in jail since 25.1.2010, this court is of the view that
the applicant is entitled to be enlarged on bail.
Let the applicant Rajendra Singh @ Rajan Singh involved in case crime no.
38 of 2010, under Sections 2/3 of Gangster Act, P.S. Jasrana, District
Firozabad 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 :- 23.7.2010
Naresh