Allahabad High Court High Court

Nirbhay Singh @ Sibbu Singh vs State Of U.P. on 5 August, 2010

Allahabad High Court
Nirbhay Singh @ Sibbu Singh vs State Of U.P. on 5 August, 2010
Court No. - 29

Case :- BAIL No. - 5896 of 2010

Petitioner :- Nirbhay Singh @ Sibbu Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Suresh Chandra Srivastava
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Supplementary affidavit and counter affidavit are taken on record.

Heard learned counsel for the accused applicant and learned
counsel for the State.

Perused the F.I.R., Gang Chart and other relevant papers filed in
support of the bail application.

Submission of the learned counsel for the accused applicant is that
in case crime No. 723/2006 and 466/2002, the accused applicant
has already been acquitted. It is further submitted by the learned
counsel that in the remaining three cases the accused applicant is
on bail as averred in para 5 of the bail application.

It is further submitted that this case under U.P. Gangsters and
Anti-social 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
accused applicant is in jail since 29.06.2010 as averred in para 17
of the bail application.

Considering the facts and circumstances of the case, let the
accused applicant Nirbhay Singh @ Sibbu Singh be enlarged on
bail in Case Crime No. 119/2010, u/S 2/3(1) U.P. Gangsters and
Anti-social Activities (Prevention) Act, P.S. Kurwar, District
Sultanpur on his furnishing a personal bond and two local and
reliable sureties each in the like amount to the satisfaction of the
court concerned/Remand Magistrate.

Order Date :- 5.8.2010
Kan