Court No. - 28 Case :- BAIL No. - 97 of 2010 Petitioner :- Vijay Kumar Singh Respondent :- State Of U.P. Petitioner Counsel :- Shailendra Kumar Singh Respondent Counsel :- Govt.Advocate Hon'ble Shri Kant Tripathi,J.
Mr. Santosh Kumar investigating officer is present in person.
Heard the learned counsel for the applicant, the learned AGA and perused the
record.
The learned counsel for the applicant submitted that the applicant has a
criminal history of only 5 cases including the present one. It was next
submitted that the applicant is on bail in all the cases shown in the gang chart.
There does not appear to be any reasonable ground to believe that the
applicant will tamper with the witnesses or abscond, if released on bail.
Keeping in view the nature of offence and evidence, complicity of the
accused, the severity of punishment and submissions of the learned counsel
for the applicant and the learned AGA, I am of the view that the applicant has
made out a case for bail.
Let the applicant Vijay Kumar Singh involved in the case crime no.720 of
2009 under section 3(1) of the U.P. Gangsters and Anti Social Activities
(Prevention) Act, 1986, police station Ramjanam Bhumi, district Faizabad, be
released on bail on his furnishing a personal bond and two sureties each in the
like amount to the satisfaction of the court concerned and also subject to the
following conditions:
1. the applicant will continue to attend the court concerned on the date
fixed;
2. the applicant will not tamper with the witnesses;
3. the applicant will not indulge in any illegal activities during the period
of bail,
In case of breach of any of the above conditions, the trial court will be at
liberty to cancel the bail.
The investigating officer need not to present again.
Order Date :- 28.7.2010
RKSh