Allahabad High Court High Court

Madhur Pal Singh vs State Of U.P. on 17 June, 2010

Allahabad High Court
Madhur Pal Singh vs State Of U.P. on 17 June, 2010
Court No. - 3

Case :- BAIL No. - 4496 of 2010

Petitioner :- Madhur Pal Singh
Respondent :- State Of U.P.
Petitioner Counsel :- D.P. Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Shri Narayan Shukla,J.

Heard learned counsel for the applicant and the learned A.G.A.
The learned counsel for the applicant submits that there is only
one case is shown against the applicant in the gang-chart, in which he is
on bail. He further submits 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 he may languish in jail for
a considerable long period. The applicant is in jail since 29.6.2009.

Considering the facts and circumstances of the case I am of the
view that it is a fit case of bail.

Let applicant Madhur Pal be released on bail in case crime no.
1688/2009 under section 2/3 U.P. Gangsters and Anti Social Activities
(Prevention) Act, P.S. Kotwali Shahar, District Hardoi on his furnishing
personal bond and two sureties each in the like amount to the
satisfaction of the concerned/remand Magistrate.
Order Date :- 17.6.2010
Amit