Allahabad High Court High Court

Arvind & Another vs State Of U.P. on 17 June, 2010

Allahabad High Court
Arvind & Another vs State Of U.P. on 17 June, 2010
Court No. - 3

Case :- BAIL No. - 4503 of 2010

Petitioner :- Arvind & Another
Respondent :- State Of U.P.
Petitioner Counsel :- K.K. Tewari
Respondent Counsel :- Govt. Advocate

Hon'ble Shri Narayan Shukla,J.

Heard learned counsel for the applicants and the learned A.G.A.
The learned counsel for the applicants submits that there is only
one case is shown against the applicants in the gang-chart, in which they
are on bail. He further submits that this case under U.P. Gangsters and
Anti Social Activities (Prevention) Act has been slapped on the accused
applicants by the police, in vengeance, so that he may languish in jail for
a considerable long period. The applicants are in jail since 2.1.2010. He
further submits that co-accused Amar Singh has already been ordered to
be released on bail by this Court.

Considering the facts and circumstances of the case I am of the
view that it is a fit case of bail.

Let applicants be released on bail in case crime no. 789/2009
under section 3 (i) U.P. Gangsters and Anti Social Activities (Prevention)
Act, P.S. Mohammadpur Khala, District Barabanki on their furnishing
personal bond and two sureties each in the like amount to the
satisfaction of the concerned/remand Magistrate.
Order Date :- 17.6.2010
Amit