Court No. - 39 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15465 of 2010 Petitioner :- Raju Respondent :- State Of U.P. Petitioner Counsel :- Rajesh Sharma Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
Heard learned counsel for the applicant, learned AGA for the State and
perused the record.
Learned counsel for the applicant submitted that applicant has been
challaned under the Gangster Act on the basis of two old cases
registered against him. However, in those cases he is on bail. In the
present case, the applicant is in jail since 2.4.2010. He further submits
that there is no chances of misuse of liberty of bail, if applicant is
released on bail.
In view of the above, without expressing any opinion on merit, let the
applicant Raju be enlarged on bail on his furnishing a personal bond
with two sureties each in the like amount to the satisfaction of court
concerned in Case Crime No.247 of 2010, under Section 2/3 U.P.
Gangster Act, P.S. Kwarsi, District Aligarh.
Order Date :- 21.6.2010
Pramod