Court No. - 8 Case :- BAIL No. - 422 of 2010 Petitioner :- Devendra Singh And Another Respondent :- State Of U.P. Petitioner Counsel :- S.C. Sitapuri,Amitabh Shukla Respondent Counsel :- Govt.Advocate Hon'ble Ashwani Kumar Singh,J.
Heard learned counsel for the applicants, the learned Additional
Government Advocate and perused the F.I.R., the gang chart and other
relevant papers on record.
Submission of the learned counsel for the applicants is that against
applicant no.1 Devendra Singh there are two cases shown in the gang
chart and against applicant no.2 Jag Bahadur Singh, there is only one
case shown in the gang chart. It is further submitted that both the
applicants are on bail in the cases shown in the gang chart, which is
averred in paragraphs 5,6 and 7 of the bail application. It is further
submitted that this case under U.P.Gangsters and Anti Social Activities
(Prevention) Act has been slapped on the accused-applicants by the
police, in vengeance, so that they may languish in jail for a considerable
long period. The applicant is in jail since 05.11.2009, as averred in para
3 of the application.
Considering the facts and circumstance of the case, let the applicants
Devendra Singh and Jag Bahadur Singh be released on bail in case
Crime No.828 of 2009 u/s 2/3 U.P.Gangsters and Anti Social Activities
(Prevention) Act, P.S.Jagdishpur, District Sultanpur, on their filing
personal bonds and two sureties each in the like amount to the
satisfaction of the court concerned/remand Magistrate.
Order Date :- 22.1.2010
kvg/-