Allahabad High Court High Court

Iliyas vs State Of U.P. on 14 June, 2010

Allahabad High Court
Iliyas vs State Of U.P. on 14 June, 2010
Court No. - 7

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14789 of 2010

Petitioner :- Iliyas
Respondent :- State Of U.P.
Petitioner Counsel :- Chandra Shekhar Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav,J.

Heard learned counsel for applicant and learned A.G.A. for the
State.

I have perused gang chart. Applicant is shown to be involved in six
cases in gang chart. He has been acquitted under Section 136/137
Electricity Act. Copy of judgment of acquittal is annexed as
annexure no.2 to the affidavit filed in support of bail application.
He is on bail in another case registered at case crime no.1858 of
2008 under Section 136/137 Electricity Act. Copies of bail orders
are annexed as annexure no.3 to the affidavit filed in support of
bail application.

Taking into consideration facts and circumstances of the case,
without expressing any opinion on merits, bail application is
allowed.

Let applicant Iliyas son of Rafiq Khan involved in case crime no.
710 of 2009 under Section 2/3 U.P. Gangster and Anti Social
Activities (Prevention) Act, 1986, Police Station Khatauli, District
Muzaffarnagar be released on bail on his executing a personal
bond and furnishing two sureties each in the like amount to the
satisfaction of the court concerned.

Order Date :- 14.6.2010
rkg