Court No. - 7 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14820 of 2010 Petitioner :- Vikash Verma Alias Guddu Respondent :- State Of U.P. Petitioner Counsel :- Rajeev Kumar Pandey Respondent Counsel :- Govt.Advocate Hon'ble Mrs. Poonam Srivastava,J.
Heard learned counsel for the applicant and learned A.G.A. for the
State.
The applicant is in jail since 4.5.2010 in connection with offence
under Section 2/3 U.P. Gangster Act.
I have perused the gang chart. The applicant is alleged to be
involved in a single case. He is on bail in the aforesaid case.
Copy of the 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 the merits, bail application
is allowed.
Let the applicant Vikash Verma @ Guddu, son of Jai Singh
involved in case Crime No. 408 of 2010 under Section 2/3, U.P.
Gangster Act, Police Station Sihanigate, District Ghaziabad, 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 :- 14.6.2010
Shiraz