Allahabad High Court High Court

Badkau @ Amar Nath Pandit vs State Of U.P. on 29 January, 2010

Allahabad High Court
Badkau @ Amar Nath Pandit vs State Of U.P. on 29 January, 2010
Court No. - 8

Case :- BAIL No. - 640 of 2010

Petitioner :- Badkau @ Amar Nath Pandit
Respondent :- State Of U.P.
Petitioner Counsel :- A.K.Awasthi
Respondent Counsel :- G.A.

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the applicant, learned A.G.A. and perused the
F.I.R., Gang Chart and other relevant papers filed in support of the bail
application.

The submission of learned counsel for the applicant is that there are
only two cases shown in the Gang Chart against the accused-applicant
and in both the cases the accused-applicant is on bail, as averred in
paragraphs 6 & 7 of the bail application.

Learned counsel for the applicant also submits that the police has
slapped this case under the Gangster Act against the accused-applicant,
in vengeance, so that the accused-applicant may languish in jail for a
considerable long period. The applicant is in jail since 25.7.2009, as
averred in para 12 of the bail application.

Considering the overall aspects of the matter and without entering into
the merit of the case, I hereby provide that the applicant, Badkau alias
Amar Nath Pandit be released on bail in Case Crime No.386/2009,
under Sections 2/3 U.P. Gangsters & Anti-Social Activities
(Prevention) Act, P.S. Tambour, District Sitapur, on his filing a
personal bond and two sureties each in the like amount to the
satisfaction of the court concerned/remand magistrate.

Order Date :- 29.1.2010
Kpy