Court No. - 49 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18316 of 2010 Petitioner :- Ranveer Singh Respondent :- State Of U.P. Petitioner Counsel :- Akhilesh Srivastava Respondent Counsel :- Govt Advocate Hon'ble Bala Krishna Narayana,J.
Heard learned counsel for the applicant and the learned A.G.A. for the State.
It has been contended by learned counsel for the applicant that in all the six
cases which are mentioned in the gang chart namely case crime nos. 09 of
2010, 20 of 2009, nil of 2009, 718 of 2009, 310 of 2008 and N.C.R. no. 42 of
2010, the applicant has been granted bail.
It was next contended that the applicant is in jail since 26.03.2010.
Considering the submissions made by learned counsel for the applicant and
the nature of the offences shown in the gang chart in which he has already
been granted bail, this Court is of the view that the applicant is entitled to be
enlarged on bail during the pendency of the trial.
Let the applicant Ranveer Singh son of Karan Singh involved in Case Crime
no. 279 of 2010 under Sections 2/3 of U.P. Gangster Act, P.S. Iglas District
Aligarh, 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.
In case of breach of any of the above conditions, the trial court will be at
liberty to cancel the bail.
Order Date :- 30.7.2010
YK