Court No. - 8 Case :- BAIL No. - 6 of 2010 Petitioner :- Ram Vilas Respondent :- State Of U.P. Petitioner Counsel :- Sunil Kumar Singh Respondent Counsel :- Govt.Advocate Hon'ble Ashwani Kumar Singh,J.
Heard learned counsel for the applicant, the learned Additional
Government Advocate and perused the F.I.R., the gang chart and
other relevant papers on record.
Submission of the learned counsel for the applicant is that there is
only one case shown against the accused applicant in the gang
chart and in that case he is on bail, as averred in para 13 of the
application. It is further submitted that this case under
U.P.Gangsters and Anti Social Activities (Prevention) Act has
been slapped on the accused-applicant by the police, in
vengeance, so that he may languish in jail for a considerable long
period. The applicant is in jail since 17.6.2009, as averred in para
11 of the application.
Considering the facts and circumstance of the case, let the
applicant be released on bail in case Crime No.463 of 2009 u/s 2/3
U.P.Gangsters and Anti Social Activities (Prevention) Act, P.S.
Majhila District Hardoi on his filing a personal bond and two
sureties each in the like amount to the satisfaction of the court
concerned/remand Magistrate.
Order Date :- 6.1.2010
kvg/-