Allahabad High Court High Court

Dinesh & Another vs State Of U.P. on 21 June, 2010

Allahabad High Court
Dinesh & Another vs State Of U.P. on 21 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15500 of 2010

Petitioner :- Dinesh & Another
Respondent :- State Of U.P.
Petitioner Counsel :- Rajeev Goswami
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicants, learned AGA and perused the
record.

Learned counsel for the applicants has contended that showing two cases
against the applicant no. 1 and one case against applicant no. 2 in the gang
chart, the applicants were challaned under the Gangster Act. Applicants are on
bail in those cases. They are in jail since 19.09.2009. The applicants will not
misuse liberty of bail if they are released on bail and will co-operate with trial.

Learned AGA has contended that there are three cases against the applicant
no. 1 and two cases against applicant no. 2. But it was not disputed that they
are on bail in those cases.

In view of the aforesaid fact without expressing any opinion on merit, let the
applicants Dinesh and Murari be released on bail, in Case Crime No. 501 of
2009 under Section 2/3 Gangster Act, P.S. Chhata, District Mathura on their
furnishing a personal bond and two sureties each in the like amount to the
satisfaction of the court concerned.

Order Date :- 21.6.2010
Sushma