Court No. - 39 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16013 of 2010 Petitioner :- Sarvar Respondent :- State Of U.P. Petitioner Counsel :- Dr. C.P. Upadhyay Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
Heard learned counsel for the applicant, learned AGA for the State and
perused the record.
Learned counsel for the applicant submitted that in the alleged police
encounter applicant was apprehended, thereafter, he was challaned in
two cases. Thereafter, on the basis of those two cases he was challaned
under the Gangster Act, however, in those cases he is on bail. It was no
injury case. He further submitted that applicant will not misuse the
liberty of bail, will cooperate with the trial and he will not indulge in
any such activities if he is released on bail. In the present case, the
applicant is in jail since 6.2.2010.
In view of the above, without expressing any opinion on merit, let the
applicant Sarvar be enlarged on bail on his furnishing a personal bond
with two sureties each in the like amount to the satisfaction of court
concerned in Case Crime No.220 of 2010, under Section 2/3 U.P.
Gangster and Anti Social Activities (Prevention) Act, 1986, P.S.
Gangoh, District Saharanpur with the condition that applicant will
appear by first week of each month at the police station concerned for
supervision of his conduct and behaviour.
Order Date :- 25.6.2010
Pramod