Allahabad High Court High Court

Vijay Pal & Another vs State Of U.P. on 2 February, 2010

Allahabad High Court
Vijay Pal & Another vs State Of U.P. on 2 February, 2010
Court No. - 8

Case :- BAIL No. - 693 of 2010

Petitioner :- Vijay Pal & Another
Respondent :- State Of U.P.
Petitioner Counsel :- S.K. Awasthi
Respondent Counsel :- Govt. Advocate

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the applicants, learned A.G.A. and perused the
F.I.R., Gang Chart and other relevant papers filed in support of the bail
application.

The submission of learned counsel for the applicants is that there is only one
case shown in the Gang Chart against the accused-applicants and in the said
case the accused-applicants are on bail, as averred in paragraph 6 of the bail
application.

Learned counsel for the applicants also submits that the police has slapped
this case under the Gangster Act against the accused-applicants, in vengeance,
so that the accused-applicants may languish in jail for a considerable long
period. The applicants are in jail since 22.10.2009, as averred in para 7 of the
bail application.

Considering the overall aspects of the matter and without entering into the
merit of the case, I hereby provide that the applicants, Vijay Pal and Jagdeesh
be released on bail in Case Crime No.839/2009, under Sections 2/3 U.P.
Gangsters & Anti-Social Activities (Prevention) Act, P.S. Harpalpur, District
Hardoi, on their filing a personal bond and two sureties each in the like
amount to the satisfaction of the court concerned/remand magistrate.

Order Date :- 2.2.2010
Kpy