Allahabad High Court High Court

Azad @ Bhatti vs State Of U.P. on 24 June, 2010

Allahabad High Court
Azad @ Bhatti vs State Of U.P. on 24 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15845 of 2010

Petitioner :- Azad @ Bhatti
Respondent :- State Of U.P.
Petitioner Counsel :- Deepak Rana
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant, learned AGA for the State and
perused the record.

Learned counsel for the applicant submitted that the applicant was
challaned under the Gangster Act showing the two cases in the gang
chart, however, in those cases applicant is on bail. He further submitted
that applicant will not misuse the liberty of bail if he is released on bail
and will not indulge in any such activities, hence he is entitled for bail.
In the present case, the applicant is in jail since 24.3.2010.

In view of the above, without expressing any opinion on merit, let the
applicant Azad @ Bhatti be enlarged on bail on his furnishing a
personal bond with two sureties each in the like amount to the
satisfaction of court concerned in Case Crime No.574 of 2010, under
Section 2/3 U.P. Gangster and Anti Social Activities (Prevention) Act,
P.S. Sahibabad, District Ghaziabad with the condition that applicant
will appear by first week of each month at the police station concerned
for supervision of his conduct and behaviour.

Order Date :- 24.6.2010
Pramod