Allahabad High Court High Court

Chitranjan Maity @ Maity vs State Of U.P. on 12 July, 2010

Allahabad High Court
Chitranjan Maity @ Maity vs State Of U.P. on 12 July, 2010
Court No. - 28

Case :- BAIL No. - 712 of 2010

Petitioner :- Chitranjan Maity @ Maity
Respondent :- State Of U.P.
Petitioner Counsel :- Rishad Murtaza
Respondent Counsel :- Govt. Advocate

Hon'ble Shri Kant Tripathi,J.

Heard learned counsel for the applicant and the learned A.G.A. and perused
the lower court record.

The learned counsel for the applicant submitted that the applicant has a
criminal history of three cases, in which he has already been bailed out. It was
also submitted that the applicant is innocent and has been falsely implicated
due to enmity.

There does not appear to be any reasonable ground to believe that the
applicant will tamper with the witnesses or abscond, if released on bail.

Keeping in view the nature of the offence, evidence, complicity of the
accused, the severity of the punishment and submissions of the learned
counsel for the applicant and the learned A.G.A., I am of the view that the
applicant has made out a case for bail.

Let the applicant Chitranjan Maity @ Maity involved in case crime No.
838/2009, under sections 384/506 and 2/3 U.P. Gangters and Prevention of
Anti Social Activities Act, Police Station Hasanganj District-Lucknow be
released on bail on his furnishing a personal bond and two sureties each in the
like amount to the satisfaction of the Court concerned.

Order Date :- 12.7.2010
Mahesh