Court No. - 7 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15152 of 2010 Petitioner :- Rakendra @ Rinku Respondent :- State Of U.P. Petitioner Counsel :- Manoj Kumar Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastava,J.
Heard learned counsel for the applicant and learned AGA on behalf of the
State.
Perused the gang chart. Four cases have shown in which the applicant is
involved. The bail orders annexed as Annexure 4 pertains to the three cases.
Fourth case is one under section 25 Arms Act, which is not taken into
consideration while passing order against the accused under the Gangsters
Act.
In view of this, without expressing any opinion on merit, bail is allowed.
Let the applicant Rakendra alias Rinku son of Chhatrapal involved in case
crime no. 2345 of 2009 under section 2/3 U.P. Gangster Act, P.S. Kotwali
City, District Bijnor be released on bail on 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
yachna