Allahabad High Court High Court

Anoop Pal Dubey @ Chaudhari @ Rohan vs State Of U.P. on 10 August, 2010

Allahabad High Court
Anoop Pal Dubey @ Chaudhari @ Rohan vs State Of U.P. on 10 August, 2010
Court No. - 29

Case :- BAIL No. - 5999 of 2010

Petitioner :- Anoop Pal Dubey @ Chaudhari @ Rohan
Respondent :- State Of U.P.
Petitioner Counsel :- Lalji Prasad Shukla - Ii
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 21.12.2009, as averred in
para 10 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.438 of
2010, under Section 2/3 U.P. Gangsters and Antisocial Activities
(Prevention) Act, 1986, P.S. Kotwali, District Sitapur, on his filing
a personal bond and two sureties each in the like amount to the
satisfaction of the court concerned.

Order Date :- 10.8.2010
A