Court No. - 33 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16175 of 2010 Petitioner :- Guddan Respondent :- State Of U.P. Petitioner Counsel :- Viveka Nand Tiwari 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 all the three cases 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, Guddan be released on bail in Case
Crime No. 491 of 2009, under section 2/3 of U.P. Gangster and
Anti Social Activities (Prevention) Act, P.S. Dhoomanganj,
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