Allahabad High Court High Court

Guddu Tiwari @ Surendra Tiwari vs State Of U.P. on 22 June, 2010

Allahabad High Court
Guddu Tiwari @ Surendra Tiwari vs State Of U.P. on 22 June, 2010
Court No. - 20

Case :- BAIL No. - 4597 of 2010

Petitioner :- Guddu Tiwari @ Surendra Tiwari
Respondent :- State Of U.P.
Petitioner Counsel :- Indrajeet Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Raj Mani Chauhan,J.

Learned counsel for the applicant files supplementary affidavit and learned
A.G.A. files counter affidavit which are taken on record.
Heard learned counsel for the applicant and learned A.G.A. for the State.
The accused-applicant Guddu Tiwari @ Surendra Tiwari is involved and
detained in Case Crime No. 428 of 2009, under Section 307 I.P.C., 7 Criminal
Law Amendment Act and 3 (1) U.P. Gangster Act, from Police Station
Tarabganj, District Gonda.

The submission of learned counsel for the applicant is that the occurrence
relates to police encounter in which no member of the police party is said to
have sustained any injury. The accused applicant has been challaned under the
Gangster Act too. As many as five cases have been shown against the accused
in the gang chart in which he is on bail. Therefore, accused applicant, also
deserves to be released on bail in this case.

Learned A.G.A opposed the bail application.

Considered the submissions of the learned counsel for the applicant and the
learned Additional Government Advocate. Keeping in view the totality of the
facts and circumstances of the case, without expressing any opinion on the
merits of the case, accused applicant may be released on bail.
Let applicant Guddu Tiwari @ Surendra Tiwari be released on bail in
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 :- 22.6.2010
Renu