Allahabad High Court High Court

Raju vs State Of U.P. on 4 August, 2010

Allahabad High Court
Raju vs State Of U.P. on 4 August, 2010
Court No. - 29

Case :- BAIL No. - 5847 of 2010

Petitioner :- Raju
Respondent :- State Of U.P.
Petitioner Counsel :- Pankaj Verma
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the applicant, learned A.G.A. and
perused the entire record of the case.

The submission of learned counsel for the applicant is that the
present case is of firing on the police party, but none of the police
personnel has received any injury. It is further submitted that four
cases have been shown against the accused applicant. In case
crime no. 525/09, u/s 459 IPC, the accused applicant has not
been named in the FIR neither chargesheeted, as averred in
para 2 of the supplementary affidavit. It is further submitted that
in the remaining three cases, the accused applicant is on bail, as
averred in para 13 of the bail application. It is further submitted
that this case under U.P. Gangsters and Antisocial Activities
(Prevention) Act has been slapped on the accused-applicant by
the police, in vengeance, so that the accused-applicant may
languish in jail for a considerable long period. The applicant is in
jail since 27.4.2010, as averred in para 2 of the bail application,
which has not been controverted by the State.

Considering the overall aspects of the matter, I hereby provide
that the applicant be released on bail in Case Crime No.842 of
2009, under Section 307 IPC and 3 (1) U.P. Gangsters and
Antisocial Activities (Prevention) Act, 1986, P.S.Payagpur,
District Bahraich, on his filing a personal bond and two sureties
each in the like amount to the satisfaction of the court concerned.
Order Date :- 4.8.2010
A