Court No. - 33 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16197 of 2010 Petitioner :- Deep Chandra @ Vinod Kumar Respondent :- State Of U.P. Petitioner Counsel :- Digvijay Singh Respondent Counsel :- Govt. Advocate Hon'ble S.C. Agarwal,J.
Heard learned counsel for the applicant, learned A.G.A. for the
State and perused the record.
Learned counsel for the applicant contended that the applicant is
on bail in solitary case shown in the gang-chart and is innocent.
Considering all the facts and circumstances of the case and without
expressing any opinion on merits of the case, I find it a fit case for
bail.
Let the applicant namely, Deep Chandra @ Vinod Kumar be
released on bail in Case Crime No. 87 of 2010, under section 2/3
of U.P. Gangster and Anti Social Activities (Prevention) Act, P.S.
Nawabganj, District Allahabad on his furnishing a personal bond
with two sureties each in the like amount to the satisfaction of the
Court concerned.
Order Date :- 29.6.2010
S.A.A.Rizvi