Allahabad High Court High Court

Jitendra vs State Of U.P. on 10 August, 2010

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

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 21009 of 2010

Petitioner :- Jitendra
Respondent :- State Of U.P.
Petitioner Counsel :- A.P. Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant, learned AGA for the State and
perused the record.

Learned counsel for the applicant submitted that applicant was challaned
under the Gangster Act showing one case against him. However, in that case
he is on bail. In the present case, applicant is in jail since 24.6.2010.
Learned AGA has vehemently opposed the aforesaid prayer for bail.

In view of the above, without expressing any opinion on merit, it is a fit case
for bail. Let the applicant Jitendra be enlarged on bail on his furnishing a
personal bond with two sureties each in the like amount to the satisfaction of
court concerned in Case Crime No.420 of 2010, under Section 2/3 U.P.
Gangster and Anti Social Activities (Prevention) Act, 1986, P.S. Kotwali
Baghpat, District Baghpat.

Order Date :- 10.8.2010
Pramod