Court No. - 29 Case :- BAIL No. - 2522 of 2010 Petitioner :- Irfan Respondent :- The State Of U.P. Petitioner Counsel :- Rishad Murtaza Respondent Counsel :- Govt.Advocate Hon'ble Ashwani Kumar Singh,J.
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 there are
three cases shown against the accused applicant in the gang chart and in all
the cases the accused applicant is on bail except for case crime No.
3043/2009 in which he is not named in the F.I.R. nor he was taken on remand
as averred in para 8 and 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 6.12.09 as
averred in para 18 of the bail application.
Considering the facts and circumstances of the case, let the accused applicant
Irfan be enlarged on bail in Case Crime No. 3333/2009, u/S 2/3 U.P.
Gangsters and Anti-social Activities (Prevention) Act, P.S. Kotwali Nagar,
District Sultanpur on his furnishing a personal bond and two local and reliable
sureties in the like amount to the satisfaction of the court concerned/Remand
Magistrate.
Order Date :- 2.4.2010
Kan