Court No. - 3 Case :- BAIL No. - 4499 of 2010 Petitioner :- Inder Singh Respondent :- State Of U.P. Petitioner Counsel :- Abhishek Singh Respondent Counsel :- Govt. Advocate Hon'ble Shri Narayan Shukla,J.
Counter affidavit filed today is taken on record.
Heard learned counsel for the applicant and the learned A.G.A.
The learned counsel for the applicant submit that there are only
two cases are shown against the applicant in the gang-chart, in which he
is on bail. He further submits that this case under U.P. Gangsters and
Anti Social Activities (Prevention) Act has been slapped on the accused
applicants by the police, in vengeance, so that he may languish in jail for
a considerable long period. The applicant is in jail since October, 2009.
Considering the facts and circumstances of the case I am of the
view that it is a fit case of bail.
Let applicant Inder Singh be released on bail in case crime no.
815/2009 under section 2/3 U.P. Gangsters Act, P.S. Bazar Shukul,
District Sultanpur on his furnishing personal bond and two sureties each
in the like amount to the satisfaction of the concerned/remand
Magistrate.
Order Date :- 17.6.2010
Amit