Court No. - 3 Case :- BAIL No. - 4517 of 2010 Petitioner :- Bhannu Respondent :- State Of U.P. Petitioner Counsel :- D.P. Singh Respondent Counsel :- Govt. Advocate Hon'ble Shri Narayan Shukla,J.
Counter affidavit filed today, is taken on record.
Heard the learned counsel for the applicant and the learned A.G.A.
Learned counsel for the applicant submits that in the gang chart, three cases
have been shown against the applicant and he has been enlarged on bail in all
the cases. He further submits that the applicant is neither leader, nor member
of any gang and on account of enmity, the applicant has been falsely
implicated in the present case and the applicant is in jail since 11.2.2010.
Considering the facts and circumstances of the case, I am of the view that it is
a fit case for grant of bail.
Let the applicant namely Bhannu be released on bail in Case Crime No.67 of
2010 under Section 2/3 of U.P. Gangsters and Anti Social Activities
(Prevention ) Act, Police Station Kotwali Beniganj, District Hardoi on his
furnishing a personal bond and two sureties each in the like amount to the
satisfaction of the concerned/remand Magistrate.
Order Date :- 18.6.2010
Shukla