Allahabad High Court High Court

Jakir Khan & Others vs State Of U.P. on 22 June, 2010

Allahabad High Court
Jakir Khan & Others vs State Of U.P. on 22 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15695 of 2010

Petitioner :- Jakir Khan & Others
Respondent :- State Of U.P.
Petitioner Counsel :- Rajeev Chaddha
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

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

Learned counsel for the applicants contended that applicant was
apprehended by the police and on the same day they were
implicated in three cases on which basis they were challaned under
the Gangster Act. There are no criminal cases apart from the
aforesaid cases against the applicants. In those cases they are on
bail.However, they are in jail in the present case since 01.4.2010.

Considering the aforesaid facts, without observation on merit it is a
fit case for bail. Let the applicants namely, Jakir Khan, Jafir
khan, Mustak and Painter Paswan be released on bail in Case
Crime No. 417 of 2010, under section 3(1) of U.P. Gangster and
Anti Social Activities (Prevention) Act, P.S. G.R.P., District
Gorakhpur on their furnishing a personal bond with two sureties
each in the like amount to the satisfaction of the Court concerned.

Order Date :- 22.6.2010
S.A.A.Rizvi