Allahabad High Court High Court

Bachchey @ Yusuf vs State Of U.P., on 24 June, 2010

Allahabad High Court
Bachchey @ Yusuf vs State Of U.P., on 24 June, 2010
Court No. - 20

Case :- BAIL No. - 4711 of 2010

Petitioner :- Bachchey @ Yusuf
Respondent :- State Of U.P.,
Petitioner Counsel :- K.K. Tewari
Respondent Counsel :- G.A.

Hon'ble Raj Mani Chauhan,J.

Learned counsel for the applicant files supplementary affidavit which is taken
on record.

Heard learned counsel for the applicant and learned A.G.A. for the State.
The accused-applicant Bachchey @ Yusuf is involved and detained in Case
Crime No. 1175 of 2009, under Sections 2/3 U.P. Gangsters & Social
Activities (Prevention) Act, from Police Station Mohammadi, District Kheri.
The submission of learned counsel for the applicant is that as many as six
criminal cases have been shown against the accused applicant in the gang
chart. In three cases he has been acquitted and in rest three cases he is on bail.
Therefore, the accused applicant also deserves to be released on bail in this
case too.

Learned A.G.A opposed the bail application.

Considered the submissions of the learned counsel for the applicant and the
learned Additional Government Advocate. Keeping in view the facts and
circumstances of the case, without expressing any opinion on the merits of the
case, accused applicant may be released on bail.
Let applicant Bachchey @ Yusuf be released on bail in aforesaid case crime
number on his furnishing a personal bond with two sureties each in the like
amount to the satisfaction of the court concerned.

Order Date :- 24.6.2010
Renu