Allahabad High Court High Court

Lal Mohammad vs State Of U.P. on 21 June, 2010

Allahabad High Court
Lal Mohammad vs State Of U.P. on 21 June, 2010
                                                                     Court No. 20

                  Criminal Misc. Case No. 4550 (B) of 2010

      Lal Mohammad                    Versus                    State of U.P.

Hon'ble Raj Mani Chauhan, J.

Learned A.G.A. files counter affidavit, which is taken on record.

Heard the learned counsel for the applicant and learned A.G.A. for the
State as well as perused the documents available on the record.

The accused-applicant Lal Mohammad is involved and detained in Case
Crime No. 1253 of 2009, under Section 2/3 of U.P. Gangster Act, from Police
Station Ramkot, District Sitapur and he has applied for bail.

The submission of the learned counsel for the accused applicant is that
only one case has been shown in the Gang Chart against the accused applicant
in which he is already on bail. Therefore, he deserves to be released on bail in
this case too.

Learned A.G.A. opposed the bail application of the accused applicant.

Considered the submissions of the learned counsel for the accused
applicant and the learned A.G.A.

Keeping in view the totality of the facts and circumstances of the case,
without expressing any opinion on the merit of the case, the accused applicant
may be released on bail.

Let applicant Lal Mohammad be released on bail in the aforesaid case
crime number on his furnishing a personal bond with two sureties each in the
like amount to the satisfaction of the court concerned.

21.06.2010
Sanjay/-