Allahabad High Court High Court

Arun Kumar Singh vs State Of U.P. on 12 August, 2010

Allahabad High Court
Arun Kumar Singh vs State Of U.P. on 12 August, 2010
Court No. - 29

Case :- BAIL No. - 6108 of 2010

Petitioner :- Arun Kumar Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Kailash Nath Misra
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Supplementary affidavit and counter affidavit are taken on record.

Heard learned counsel for the accused applicant and learned
counsel for the State.

Perused the F.I.R. and other relevant papers filed in support of the
bail application.

Submission of the learned counsel for the accused applicant is that
co-accused Bachcha Singh @ Raghvendra Pratap Singh has
already been granted bail by this Court vide Crl. Misc. No. 1636 of
2010 order dated 26.07.2010. It is further submitted by the learned
counsel that the role of accused applicant is similar to that of co-
accused Bachcha Singh @ Raghvendra Pratap Singh, who has
already been granted bail by this Court. Learned counsel submits
that there are two cases including the present one shown against
the accused applicant in the gang chart. 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 26.05.2010 as averred in para 10 of the bail application.

Considering the facts and circumstances of the case, let the
accused applicant Arun Kumar Singh be enlarged on bail in Case
Crime No. 621/2009, u/S 147, 332, 333, 353, 186, 325, 506, 452
I.P.C. and 3(1) (X) S.C. & S.T. Act and 7 Criminal Law
Amendment Act
and Section 3(1) of U.P. Gangster Act, P.S.
Rupayeedeeha, District Bahraich 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