Court No. - 7 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15142 of 2010 Petitioner :- Satish Respondent :- State Of U.P. Petitioner Counsel :- S.K. Dubey Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastav,J.
Heard learned counsel for the applicant and learned A.G.A. for the
State.
I have perused gang chart. The applicant is alleged to be involved
in only one case. He is on bail in the said case. Copy of bail order
is annexed as Annexure-3 to the affidavit filed in support of bail
application.
Taking into consideration the facts and circumstances of the case
and without expressing any opinion on merits, bail application is
allowed.
Let the applicant Satish son of Satpal, involved in case crime No.
30 of 2009, under Section 2/3 Gangster Act, Police Station T.P.
Nagar, District Meerut, be released on bail on executing a personal
bond and furnishing two sureties each in the like amount to the
satisfaction of the court concerned.
Order Date :- 16.6.2010
Rmk.