Allahabad High Court High Court

Amit Gupgta And Another vs State Of U.P. on 7 January, 2010

Allahabad High Court
Amit Gupgta And Another vs State Of U.P. on 7 January, 2010
Court No. - 8

Case :- BAIL No. - 107 of 2010

Petitioner :- Amit Gupgta And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Srees Kumar Srivastava
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the applicants, the learned Additional
Government Advocate and perused the F.I.R., the gang chart and other
relevant papers on record.

Submission of the learned counsel for the applicants is that there is only
one case shown against the accused applicants in the gang chart and
in that case they are on bail, as averred in para 5 of the application. It is
further submitted that this case under U.P.Gangsters and Anti Social
Activities (Prevention) Act has been slapped on the accused-applicants
by the police, in vengeance, so that they may languish in jail for a
considerable long period. The applicants are in jail since 26.11.2009, as
averred in para 8 of the application.

Considering the facts and circumstance of the case, let the applicants
Amit Gupta and Sumit Gupta be released on bail in case Crime No.3560
of 2009 u/s 3(1) U.P.Gangsters and Anti Social Activities (Prevention)
Act, P.S. Ganga Ghaat District Unnao on their filing personal bonds and
two sureties each in the like amount to the satisfaction of the court
concerned/remand Magistrate.

Order Date :- 7.1.2010
kvg/-