Allahabad High Court High Court

Guddu @ Rajendra vs State Of U.P. on 3 February, 2010

Allahabad High Court
Guddu @ Rajendra vs State Of U.P. on 3 February, 2010
Court No. - 8

Case :- BAIL No. - 756 of 2010

Petitioner :- Guddu @ Rajendra
Respondent :- State Of U.P.
Petitioner Counsel :- Dharmendra Kumar Tripathi,Ram Chandra
Dwivedi
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the applicant, learned A.G.A. and
perused the entire record of the case.

The submission of learned counsel for the applicant is that there
are two cases shown in the gang-chart, the accused-applicant is
on bail, as averred in paras 5 and 6 of the bail application. It is
further submitted that this case under U.P. Gangsters and
Antisocial 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 applicant is in jail since 31.8.2009, as mentioned in
para 2 of the bail application, which has not been controverted by
the State.

Considering the overall aspects of the matter, I hereby provide
that applicant be released on bail in Case Crime No.588 of 2009,
under Section 2/3 U.P. Gangsters and Antisocial Activities
(Prevention) Act, 1986, P.S.Rampur Kalan, District Sitapur, on
his filing a personal bond and two sureties each in the like
amount to the satisfaction of the court concerned.
Order Date :- 3.2.2010
A