Allahabad High Court High Court

Amit Gupta vs State Of U.P. on 10 August, 2010

Allahabad High Court
Amit Gupta vs State Of U.P. on 10 August, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20977 of 2010

Petitioner :- Amit Gupta
Respondent :- State Of U.P.
Petitioner Counsel :- Kuldeep Singh Yadav
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

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

Learned counsel for the applicant submitted that the
applicant has been challanned in the present case
showing three cases in the gang chart, out of which in
two cases he is on bail. However, the applicant is in jail
since 10.11.2009.

Learned A.G.A. opposed the aforesaid prayer of bail.

In view of the above, without expressing any opinion on
merit, it is a fit case for bail.

Let the applicant Amit Gupta be enlarged on bail on his
furnishing a personal bond with two sureties each in the
like amount to the satisfaction of the court concerned in
Case Crime No.873/10 under Section 2/3 U.P.
Gangster and Anti Social (Prevention) Act, PS. Kotwali,
District Mainpuri with the condition that the applicant will
appear before the court concerned by first week of each
month or at the police station concerned for supervision
and to watch his conduct and behaviour.

Order Date :- 10.8.2010
Rk