Allahabad High Court High Court

Raghuvir Singh vs State Of U.P. on 8 January, 2010

Allahabad High Court
Raghuvir Singh vs State Of U.P. on 8 January, 2010
Court No. - 46

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 33147 of 2009

Petitioner :- Raghuvir Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Jai Narain
Respondent Counsel :- Govt Advocate

Hon'ble Shyam Shankar Tiwari,J.

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

It is contended by learned counsel for the applicant that there are
only four cases against the applicant in the gang chart out of which
in three cases he is on bail and the fourth case has been disposed of
on the basis of confession.

In view of the facts and circumstances of the case and submissions
made by the learned counsel for the applicant and without
expressing any opinion on the merits of the case the applicant is
entitled to be released on bail.

Let the applicant Raghuvir Singh involved in Case Crime No.398
of 2009 under Section-2/3 of the U.P. Gangster and Anti Social
Activities (Prevention) Act, 1986, P.S.-G.R.P., District-Jhansi be
released on bail on his furnishing a personal bond and two sureties
in the like amount to the satisfaction of the court concerned.
Order Date :- 8.1.2010
pp