Allahabad High Court High Court

Sabir Ali vs State Of U.P. on 12 August, 2010

Allahabad High Court
Sabir Ali vs State Of U.P. on 12 August, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 21294 of 2010

Petitioner :- Sabir Ali
Respondent :- State Of U.P.
Petitioner Counsel :- Bhuvnesh Kumar Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

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

Learned counsel for the applicant submitted that
showing one case in the gang chart the applicant has
been challanned under the provision of Gangster Act in
which he is on bail. There is also one case involving the
applicant bearing Case Crime No.649/0649/10 but it is
against the co-accused. He further contend that if the
applicant is released on bail, he will not abscond and
misuse the liberty of bail. However, in the present case
the applicant is in jail since 29.3.2010.

Learned A.G.A. opposed the aforesaid prayer of bail

In view of the above, without expressing any opinion on
merit, it is a fit case for bail.

Let the applicant Sabir Ali be enlarged on bail on his
furnishing a personal bond with two sureties each in the
like amount to the satisfaction of the court concerned in
Case Crime No.1536 of 2010 under Section 3(1) U.P.
Gangster Act, PS. Gajrauli, District J.P.Nagar.

Order Date :- 12.8.2010
Rk