Allahabad High Court High Court

Farid Ahmad @ Chavanni vs State Of U.P. on 12 August, 2010

Allahabad High Court
Farid Ahmad @ Chavanni vs State Of U.P. on 12 August, 2010
Court No. - 51
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 21298 of 2010

Petitioner :- Farid Ahmad @ Chavanni
Respondent :- State Of U.P.
Petitioner Counsel :- Madan Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

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

Learned counsel for the applicant submitted that
showing three cases in the gang chart the applicant has
been challanned under the provision of Gangster Act
and in those cases he is on bail. The prayer of co-
accused has already been allowed. He further
contended that if the applicant is released on bail, he
will not abscond and misuse the liberty of bail. However,
in the present case the applicant is in jail since
4.1.2010.

Learned A.G.A. opposed the aforesaid prayer of bail.

In view of the above, without expressing any opinion on
merit, it is a fit case for bail.

Let the applicant Farid Ahmad alias Chavanni be
enlarged on bail on his furnishing a personal bond with
two sureties each in the like amount to the satisfaction
of the court concerned in Case Crime No.464/2009
under Section 3(1) Gangster Act, PS. Hayat Nagar,
District Moradabad.

Order Date :- 12.8.2010
Rk