Allahabad High Court High Court

Jabir vs State Of U.P. on 1 July, 2010

Allahabad High Court
Jabir vs State Of U.P. on 1 July, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 22316 of 2009

Petitioner :- Jabir
Respondent :- State Of U.P.
Petitioner Counsel :- Pavan Kishore
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

List revised. No one is present on behalf of applicant to press the
present bail application.

Heard learned AGA and perused the record.

The present criminal misc. bail application has been filed with the
prayer to enlarge the applicant on bail in Case Crime No.155 of 2009,
under Section 2/3 U.P. Gangster and Anti Social Activities (Prevention)
Act, P.S. Mataundh, District Banda.

Learned AGA submitted that applicant has been challaned under the
Gangster Act and there are 15 cases against the applicant.

In view of aforesaid facts, without expressing any opinion on merit, it is
not a fit case for bail at this stage. Accordingly, the application for bail
is rejected.

However, the trial court is expected to conclude the trial as
expeditiously as possible without unreasonable delay and unnecessary
adjournment.

Order Date :- 1.7.2010
Pramod