Allahabad High Court High Court

Gayur vs State Of U.P. on 25 June, 2010

Allahabad High Court
Gayur vs State Of U.P. on 25 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15990 of 2010

Petitioner :- Gayur
Respondent :- State Of U.P.
Petitioner Counsel :- Dr. C.P. Upadhyay
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

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

Learned counsel for the applicant contended that applicant was
apprehended in false police encounter case, which was no injury
case and on the same day he was implicated in three cases. On that
cases, applicant has been challaned under the Gangster Act and in
those cases applicant has already been released on bail. In the
present case, applicant is in jail since 27.4.2010. There is no
possibility of misuse of liberty of bail and repetition of such
activities, if applicant is released on bail.

Considering the aforesaid facts, without observation on merit it is a
fit case for bail. Let the applicant namely, Gayur be released on
bail in Case Crime No. 220 of 2010, under section 2/3 of U.P.
Gangster and Anti Social Activities (Prevention) Act, P.S.
Gangoh, District Saharanpur on his furnishing a personal bond
with two sureties each in the like amount to the satisfaction of the
Court concerned.

.

Order Date :- 25.6.2010
S.A.A.Rizvi