Court No. - 52 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15747 of 2010 Petitioner :- Sita Ram Respondent :- State Of U.P. Petitioner Counsel :- Sunil Kumar Srivastava 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 showing three cases
against the applicant he was challaned under the Gangster Act,
however, in those cases applicant was falsely implicated in which he
has already been released on bail. In the present case, the applicant is in
jail since 6.1.2010.
In view of the above, without expressing any opinion on merit, it is a fit
case for bail. Let the applicant Sita Ram 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. 77 of 2010, under
Section 2/3 U.P. Gangster and Anti Social Activities (Prevention) Act,
P.S. Atrauli, District Aligarh with the condition that applicant will
appear by first week of each month at the police station concerned for
supervision and to watch his conduct and behaviour.
Order Date :- 27.7.2010
Pramod