Allahabad High Court High Court

Mohd. Abrar @ Anwar vs State Of U.P. on 21 June, 2010

Allahabad High Court
Mohd. Abrar @ Anwar vs State Of U.P. on 21 June, 2010
Court No. - 20

Case :- BAIL No. - 4533 of 2010

Petitioner :- Mohd. Abrar @ Anwar
Respondent :- State Of U.P.
Petitioner Counsel :- Pawan Kumar Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Raj Mani Chauhan,J.

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

The accused applicant Mohd. Abrar @ Anwar, S/o Mohd. Safi, R/o
Mohalla Ram Tola, P.S. Sandi, District Hardoi is involved and
detained in Case Crime No. 1343/10, under Section 2/3 U.P.
Gangster and Anti Social Acitivities (Prevention) Act, 1986, from
P.S. Kotwali Shar, District Hardoi and he has applied for bail.

The submission of learned counsel for the applicant is that as many
as six cases have shown against the accused in the gang chart in
which the accused is already on bail in all the cases shown in the
gang chart.

Learned A.G.A. opposed the bail application.

Considered the submissions of learned counsel for the applicant and
learned A.G.A. Keeping in view of the totality of the facts and
circumstances of the case as well as the fact the accused is already
on bail in all the cases shown in the gang chart, without expressing
any opinion on the merit of the case accused applicant may be
released on bail.

Let the accused applicant Mohd. Abrar @ Anwar be released on
bail in the aforesaid case crime number on his furnishing a personal
bond with two sureties each in the like amount to the satisfaction of
the Court concerned.

Order Date :- 21.6.2010
Santosh/-