Allahabad High Court High Court

Kalloo Patel vs State Of U.P. on 21 January, 2010

Allahabad High Court
Kalloo Patel vs State Of U.P. on 21 January, 2010
Court No. - 46

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35312 of 2009

Petitioner :- Kalloo Patel
Respondent :- State Of U.P.
Petitioner Counsel :- Anup Swaroop Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Shyam Shankar Tiwari,J.

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

From the perusal of the gang chart it appears that there are two cases against
the applicant. In case crime no. 339 of 2009 the applicant has already been
bailed out by the court below vide order dated 24.7.2009.
In view of the facts and circumstances of the case and submissions made by
learned counsel without expressing any opinion on the merits of the case the
applicant is entitled to be released on bail.
Let the applicant Kalloo Patel involved in Case Crime No. 647 of 2009 under
Section 2/3 Gangster and Anti Social Activities (Prevention) Act, 1986 P.S.
Saini, District Kaushambi be release on bail on his furnishing a personal bond
and two sureties each in the like amount to the satisfaction of the court
concerned.

Order Date :- 21.1.2010
F.H.