Court No. - 29 Case :- BAIL No. - 5831 of 2010 Petitioner :- Gulau @ Gulley Respondent :- State Of U.P. Petitioner Counsel :- Anil Kumar Awasthi Respondent Counsel :- Govt.Advocate Hon'ble Ashwani Kumar Singh,J.
Supplementary affidavit and counter affidavit are taken on record.
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
in all the cases shown against the accused applicant in the gang
chart, the accused applicant is on bail as averred in para 9 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 31.03.2009 as
averred in para 10 of the bail application.
Considering the facts and circumstances of the case, let the
accused applicant Gulau @ Gulley be enlarged on bail in Case
Crime No. 355/2009, u/S 2/3 U.P. Gangsters and Anti-social
Activities (Prevention) Act, P.S. Kheri, District Kheri 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 :- 4.8.2010
Kan