Allahabad High Court High Court

Anand Kumar Pandey vs State Of U.P. on 2 April, 2010

Allahabad High Court
Anand Kumar Pandey vs State Of U.P. on 2 April, 2010
Court No. - 29

Case :- BAIL No. - 2154 of 2010

Petitioner :- Anand Kumar Pandey
Respondent :- State Of U.P.
Petitioner Counsel :- Amit Tripathi
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

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

The submission of learned counsel for the applicant is that in all
the cases shown against accused applicant in the gang-chart,
accused-applicant is on bail, as averred in para 6 of the bail
application. It is further submitted that this case under U.P.
Gangsters and Antisocial Activities (Prevention) Act has been
slapped on the accused-applicant by the police, in vengeance, so
that the accused-applicant may languish in jail for a considerable
long period. The applicant is in jail since 21.10.2009, as averred in
para 8 of the bail application, which has not been controverted by
the State.

Considering the overall aspects of the matter, I hereby provide
that the applicant be released on bail in Case Crime No.1257 of
2009, under Section 3(1) U.P. Gangsters and Antisocial Activities
(Prevention) Act, 1986, P.S.Kotwali Bikapur, District Faizabad, on
his filing a personal bond and two sureties each in the like
amount to the satisfaction of the court concerned.
Order Date :- 2.4.2010
A