Allahabad High Court High Court

Munna @ Masoom Quraishi vs The State Of U.P. on 4 February, 2010

Allahabad High Court
Munna @ Masoom Quraishi vs The State Of U.P. on 4 February, 2010
Court No. - 8

Case :- BAIL No. - 819 of 2010

Petitioner :- Munna @ Masoom Quraishi
Respondent :- The State Of U.P.
Petitioner Counsel :- S.H. Ibrahim,Neeraj Sahu
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 filed by State, is taken on record.

The submission of learned counsel for the applicant is that the applicant is on
bail in all the cases shown in the Gang Chart, as averred in paragraph 8 of the
bail application.

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 24.11.2009, as averred in para 14 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, Munna @ Masoom
Quraishi be released on bail in Case Crime No.486/2009, under Sections 2/3
U.P. Gangsters & Anti-Social Activities (Prevention) Act, P.S. Jais, District
Rai Bareli, 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 :- 4.2.2010
Kpy