Allahabad High Court High Court

Monu vs State Of U.P. on 28 January, 2010

Allahabad High Court
Monu vs State Of U.P. on 28 January, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. -
35656 of 2009

Petitioner :- Monu
Respondent :- State Of U.P.
Petitioner Counsel :- Gajendra Chauhan
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 on the basis
of two cases shown on the Gang chart, the applicant has been
challaned under the Gangster Act. Case crime no. 14 of 2005,
under Sections 302, 404, 411 IPC, P.S. Bewar, District-
Mainpuri has wrongly been shown against the applicant. In
case crime no. 321 of 2008. Neither he is member of any
Gang nor he was involved in any such activities of the Gang.
He further contended that other co-accused Bhoopendra and
Lallan have already been released on bail. The applicant is in
jail since 3.10.2008.

The aforesaid fact was not disputed by the learned A.G.A.
In view of the aforesaid fact without expressing any opinion 

on merit, let the Monu be released on bail, in case crime no.
777 of 2008, under Section 2/3 of U.P. Gangsters and Anti
Social Activities (Prevention) Act 1986, P.S. Bewar, District-
Mainpuri on his furnishing a personal bond and two sureties
each in the like amount to the satisfaction of the court
concerned.

Order Date :- 28.1.2010
ANT