Allahabad High Court High Court

Deepak Sharma vs State Of U.P. on 14 June, 2010

Allahabad High Court
Deepak Sharma vs State Of U.P. on 14 June, 2010
Court No. - 7

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14790 of 2010

Petitioner :- Deepak Sharma
Respondent :- State Of U.P.
Petitioner Counsel :- Chandra Shekhar Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav,J.

Heard learned counsel for applicant and learned A.G.A. for the
State.

I have perused gang chart. Applicant is shown to be involved in
four cases in gang chart. He is on bail in all cases. Copies of bail
orders are annexed as annexure no.2 to the affidavit filed in
support of bail application.

Taking into consideration facts and circumstances of the case,
without expressing any opinion on merits, bail application is
allowed.

Let applicant Deepak Sharma son of Rajnesh Sharma involved in
case crime no. 1448 of 2009 under Section 2/3 U.P Gangster and
Anti Social Activities (Prevention) Act, 1986, Police Station
Khatauli, District Muzaffarnagar, be released on bail on his
executing a personal bond and furnishing two sureties each in the
like amount to the satisfaction of the court concerned.

Order Date :- 14.6.2010
rkg