Allahabad High Court High Court

Brijesh Kumar Pandey vs State Of U.P. on 30 June, 2010

Allahabad High Court
Brijesh Kumar Pandey vs State Of U.P. on 30 June, 2010
Court No. - 20

Case :- BAIL No. - 4871 of 2010

Petitioner :- Brijesh Kumar Pandey
Respondent :- State Of U.P.
Petitioner Counsel :- A.K. Tewari
Respondent Counsel :- Govt. Advocate

Hon'ble Raj Mani Chauhan,J.

Learned counsel for the applicant files supplementary affidavit, which is taken
on record.

Learned counsel for the applicant requests for and is permitted to make
necessary correction in the memo of bail application.
Heard learned counsel for the applicant and learned A.G.A. for the State.
The accused-applicant Brijesh Kumar Pandey is involved and detained in
Case Crime No. 4632 of 2009, under Section 3 (1) U.P. Gangster Act, from
Police Station Kotwali Nagar, District Faizabad.
The submission of learned counsel for the applicant is that from a perusal of
the gang chart, it appears that criminal history of four cases has been shown
against the accused applicant in which he is on bail. Therefore, he also
deserves to be released on bail in this case too.
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 Brijesh Kumar Pandey 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 :- 30.6.2010
Renu