Allahabad High Court High Court

Jogindar Singh @ Yogendra Singh vs State Of U.P. on 10 May, 2010

Allahabad High Court
Jogindar Singh @ Yogendra Singh vs State Of U.P. on 10 May, 2010
Court No. - 29

Case :- BAIL No. - 3744 of 2010

Petitioner :- Jogindar Singh @ Yogendra Singh
Respondent :- State Of U.P.
Petitioner Counsel :- V.P. Tripathi
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Supplementary affidavit is 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 there are
two cases shown against the accused applicant in the gang chart and in both
the cases the accused applicant is on bail as averred in para 10 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 16.04.09 as
averred in para 2 of the bail application.

Considering the facts and circumstances of the case, let the accused applicant
Jogindar Singh @ Yogendra Singh be enlarged on bail in Case Crime No.
2384 of 2009, u/S 3(1) U.P. Gangsters and Anti-social Activities (Prevention)
Act, P.S. Kotwali City, District Faizabad 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 :- 10.5.2010
Kan