Court No. - 28 Case :- BAIL No. - 5669 of 2010 Petitioner :- Santram @ Santa And Others Respondent :- The State Of U.P. Petitioner Counsel :- Firoz Ahmad Khan Respondent Counsel :- Govt.Advocate Hon'ble Shri Kant Tripathi,J.
Supplementary affidavit filed on behalf of applicant is taken on record.
Heard the learned counsel for the applicants and the learned AGA and
perused the record.
The learned counsel for the applicants submitted that the applicants have a
criminal history of one case in which they have been enlarged on bail. The
Gangster Act has been slapped by the police merely to harass the applicants.
There does not appear to be any reasonable ground to believe that the
applicants will tamper with the witnesses or abscond, if released on bail.
Keeping in view the nature of the offence, evidence, complicity of the
accused, the severity of the punishment and submissions of the learned
counsel for the applicants and the learned AGA, I am of the view that the
applicants have made out a case for bail.
Let the applicants Santram @ Santay, Sahaj Ram @ Sahju and Ghanshyam
involved in case crime No. 332 of 2010 under sections 3 (I) of the U.P.
Gangsters and Anti Social Activities (Prevention) Act, P.S. Mawai, District
Faizabad, be released on bail on their furnishing a personal bond and two
sureties their each in the like amount to the satisfaction of the court concerned
and also subject to the following conditions:
1. the applicants will continue to attend the court concerned on the date
fixed;
2. the applicants will not tamper with the witnesses;
3. the applicants will not indulge in any illegal activities during the
period of bail.
In case of breach of any of the above conditions, the trial court will be at
liberty to cancel the bail.
Order Date :- 29.7.2010
MTA