Court No. - 32 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14050 of 2010 Petitioner :- Shyam Lal And Another Respondent :- State Of U.P. Petitioner Counsel :- Jitendra Pal Singh Respondent Counsel :- Govt Advocate Hon'ble Amreshwar Pratap Sahi,J.
Heard learned counsel for the applicants and learned A.G.A. for
the State.
Learned counsel for the applicants contends that the applicants
have either been acquitted or bailed out in the cases shown in
paragraph nos. 6 to 11 of the affidavit filed in support of the bail
application.
Learned AGA contended that inspite of repeated reminders and
radiogram, no instruction are coming forth in the matter.
Hearing heard the learned counsel for the applicants and keeping
in view the nature of submissions advanced the applicant is
entitled for bail with heavy sureties. The applicant is behind the
bar since 6-3-2010.
Let the applicants Shyam Lal and Nem Singh @ Ram Singh,
involved in Case Crime No. 70 of 1999 under Sections 2/3 of U.P.
Gangsters and Anti Social Activities (Prevention) Act, 1986,
Police Station Barla District Aligarh, be enlarged on bail on their
executing a personal bond and furnishing two sureties, each in the
like amount, to the satisfaction of the court concerned. They shall
report to the court concerned in the first week of every two months
apart from other dates fixed.
Order Date :- 23.6.2010
skv