Court No. - 29 Case :- BAIL No. - 5894 of 2010 Petitioner :- Dharmendra Kumar Mishra Respondent :- State Of U.P. Petitioner Counsel :- Sushil Pandey Respondent Counsel :- Govt.Advocate Hon'ble Ashwani Kumar Singh,J.
Heard learned counsel for the accused applicant and learned
counsel for the State.
Perused the F.I.R., Gang Chart and other relevant papers filed in
support of the bail application.
Submission of the learned counsel for the accused applicant is that
there is only one case shown against the accused applicant in the
gang chart and in that case the accused applicant is on bail as
averred in para 4 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 applicant by the police, in vengeance, so that the accused
applicant may languish in jail for a considerable long period. The
accused applicant is in jail since 08.09.2008 as averred in para 8
of the bail application.
Considering the facts and circumstances of the case, let the
accused applicant Dharmendra Kumar Mishra be enlarged on bail
in Case Crime No. 290 of 2009, , u/S 2/3 U.P. Gangsters and Anti-
social Activities (Prevention) Act, P.S. Sidhauli, District Sitapur
on his furnishing a personal bond and two local and reliable
sureties each in the like amount to the satisfaction of the court
concerned/Remand Magistrate.
Order Date :- 5.8.2010
Kan