Allahabad High Court High Court

Ram Surat Yadav vs The State Of U.P. on 12 August, 2010

Allahabad High Court
Ram Surat Yadav vs The State Of U.P. on 12 August, 2010
Court No. - 29

Case :- BAIL No. - 6106 of 2010

Petitioner :- Ram Surat Yadav
Respondent :- The State Of U.P.
Petitioner Counsel :- Amit Srivastava
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 8 of the bail application and para 2 of the
supplementary affidavit.

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 08.03.2010 as averred in para 12
of the bail application.

Considering the facts and circumstances of the case, let the
accused applicant Ram Surat Yadav be enlarged on bail in Case
Crime No. 1604 of 2010, u/S 3(1) U.P. Gangsters and Anti-social
Activities (Prevention) Act, P.S. Kotwali Nagar, 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 :- 12.8.2010
Kan