Allahabad High Court High Court

Manjesh @ Badakkey vs State Of U.P. on 21 June, 2010

Allahabad High Court
Manjesh @ Badakkey vs State Of U.P. on 21 June, 2010
                                                                       Court No. 20

                  Criminal Misc. Case No. 4542(B) of 2010

      Manjesh alias Badakkey          Versus           State of U.P.

Hon'ble Raj Mani Chauhan, J.

Learned counsel for the accused applicant files supplementary affidavit
and learned A.G.A. files counter affidavit, which are taken on record.

Heard the learned counsel for the applicant and learned A.G.A. for the
State as well as perused the documents available on the record.

The accused-applicant Manjesh alias Badakkey is involved and
detained in Case Crime No. 6 of 2010, under Section 2/3 of U.P. Gangster and
Anti Social Activities (Prevention) Act, from Police Station Kotwali Dehat,
District Hardoi and he has applied for bail.

The submission of the learned counsel for the accused applicant is that
as many as six criminal cases have been shown against the accused applicant in
the Gang Chart. One case shown in the Gang Chart is under the Arms Act
which cannot be made basis to challan the accused applicant under the
Gangster Act and in the rest of five criminal cases, the accused applicant is
already on bail. Therefore, accused applicant deserves to be released on bail in
this case too.

Learned A.G.A. opposed the bail application of the accused applicant.

Considered the submissions of the learned counsel for the accused
applicant and the learned A.G.A.

Keeping in view the totality of the facts and circumstances of the case,
without expressing any opinion on the merit of the case, the accused applicant
may be released on bail.

Let applicant Manjesh alias Badakkey be released on bail in the
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.

21.06.2010
Sanjay/-