Allahabad High Court High Court

Dinesh Kumar Singh vs The State Of U.P. on 11 August, 2010

Allahabad High Court
Dinesh Kumar Singh vs The State Of U.P. on 11 August, 2010
Court No. - 29

Case :- BAIL No. - 6041 of 2010

Petitioner :- Dinesh Kumar Singh
Respondent :- The State Of U.P.
Petitioner Counsel :- Anil Kumar Mishra,Amiruddin Khan
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 are two cases shown against the accused applicant in the
gang chart and in both the cases 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 5.4.2010 as averred in para 5 of
the bail application.

Considering the facts and circumstances of the case, let the
accused applicant Dinesh Kumar Singh be enlarged on bail in Case
Crime No. 313 of 2010, u/S 2/3(1) U.P. Gangsters and Anti-social
Activities (Prevention) Act, P.S. Gosainganj, District Sultanpur 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 :- 11.8.2010
Kan