Court No. - 39 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15896 of 2010 Petitioner :- Ustad @ Safaqat Respondent :- State Of U.P. Petitioner Counsel :- Mukesh Kumar Upadhyay Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
Heard learned counsel for the applicant, learned A.G.A. for the
State and perused the record.
Learned counsel for the applicant contended that showing only one
case along with co-accused in the Gang Chart applicant has been
challaned under the Gangster Act and in that case applicant has
already been released on bail. However, the applicant is in jail
since 02.9.2009.
Considering the aforesaid facts, without observation on merit it is a
fit case for bail. Let the applicant namely, Ustad @ Shafaqat be
released on bail in Case Crime No. 935 of 2009, under section 2/3
of U.P. Gangster Act, P.S. Quarsi, District Aligarh on his
furnishing a personal bond with two sureties each in the like
amount to the satisfaction of the Court concerned.
Order Date :- 24.6.2010
S.A.A.Rizvi