Allahabad High Court High Court

Ramu @ Rajesh vs State Of U.P on 30 June, 2010

Allahabad High Court
Ramu @ Rajesh vs State Of U.P on 30 June, 2010
Court No. - 32

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16229 of 2010

Petitioner :- Ramu @ Rajesh
Respondent :- State Of U.P
Petitioner Counsel :- Prashant Kumar Singh
Respondent Counsel :- Govt Advocate

Hon'ble Surendra Singh,J.

Applicant-Ramu alias Rajesh seeks bail in Case Crime No.149 of
2009 under Sections 2/3 (1) of Gangsters Act, Police Station
Vaidhpura, District Etawah.

Heard learned counsel for the applicant as well as learned AGA for the
State and perused the material placed on record.

It is contended by learned counsel for the applicant that on the basis of
two criminal cases shown in the gang chart provisions of Gangsters
Act has been slapped upon the applicant. It is further contended that in
both criminal cases, he has been released on bail by the courts
concerned. He has further contended that the applicant is in jail since
16.11.2009 and trial has not commenced which is likely to consume
some time to conclude, thus he deserves to be released on bail.

The bail is, however, opposed by the learned A.G.A.

The points pertaining to nature of accusation, severity of punishment,
reasonable apprehension of tampering the witnesses, prima facie,
satisfaction regarding proposed evidence and genuineness of the
prosecution case were dully considered.

Considering totality of circumstances of the case, I consider it a fit case
to enlarge the applicant on bail.

Without expressing any opinion on the merits of the case, let the
applicant-Ramu alias Rajesh involved in aforesaid crime be released
on bail on his furnishing a personal bond and two sureties each in the
like amount to the satisfaction of the court concerned.
Order Date :- 30.6.2010
MN/-