Allahabad High Court High Court

Mahendra vs State Of U.P. on 11 January, 2010

Allahabad High Court
Mahendra vs State Of U.P. on 11 January, 2010
Court No. - 8

Case :- BAIL No. - 188 of 2010

Petitioner :- Mahendra
Respondent :- State Of U.P.
Petitioner Counsel :- R.K. Yadav
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

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

The submission of learned counsel for the applicant is that there
is only one case shown in the gang-chart, the accused-applicant
is on bail, as averred in para 6 of the bail application. It is further
submitted that this case under U.P. Gangsters and Antisocial
Activities (Prevention) Act has been slapped on the accused-
applicant by the police, in vengeance, so that the accused-
applicant may languish in jail for a considerable long period. The
applicant is in jail since 25.2.2009, as mentioned in para 10 of the
bail application, which has not been controverted by the State.
Considering the overall aspects of the matter, I hereby provide
that applicant be released on bail in Case Crime No.656 of 2009,
under Section 2/3 U.P. Gangsters and Antisocial Activities
(Prevention) Act, 1986, P.S.Rampur, District Sitapur, on his
filing a personal bond and two sureties each in the like amount to
the satisfaction of the court concerned.

Order Date :- 11.1.2010
A