Allahabad High Court High Court

Sandeep Singh vs State Of U.P. on 7 January, 2010

Allahabad High Court
Sandeep Singh vs State Of U.P. on 7 January, 2010
Court No. - 8

Case :- BAIL No. - 84 of 2010

Petitioner :- Sandeep Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Kaushal Kishore Tewari
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

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

Counter affidavit and supplementary affidavit are taken on record.
The submission of learned counsel for the applicant is that there is only
one case shown in the Gang Chart against the accused-applicant and in
the said case the accused-applicant is on bail, as averred in paragraph 3
of the supplementary affidavit, filed today.

Learned counsel for the applicant also submits that the police has
slapped this case under the Gangster Act against the accused-applicant,
in vengeance, so that the accused-applicant may languish in jail for a
considerable long period. The applicant is in jail since 4.7.2009, as
averred in para 11 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 applicant, Sandeep Singh
be released on bail in Case Crime No.1540/2009, under Sections 2/3
U.P. Gangsters & Anti-Social Activities (Prevention) Act, P.S.
Bhadokhar, District Raibareli, on his filing a personal bond and two
sureties each in the like amount to the satisfaction of the court
concerned/remand magistrate.

Order Date :- 7.1.2010
Kpy