Allahabad High Court High Court

Jitendra @ Bhaiyya vs State Of U.P. on 4 January, 2010

Allahabad High Court
Jitendra @ Bhaiyya vs State Of U.P. on 4 January, 2010
Court No. - 20

Case :- BAIL No. - 8562 of 2009

Petitioner :- Jitendra @ Bhaiyya
Respondent :- State Of U.P.
Petitioner Counsel :- D.P.Singh
Respondent Counsel :- Govt.Advocate

Hon'ble Raj Mani Chauhan,J.

Heard learned counsel for the applicant, learned A.G.A. for the State.
The accused-applicant Jitendra alias Bhaiyya is involved in Case Crime No.65
of 2009, under Section 2/3 of U.P. Gangster Act, from Police Station Naka
Hindola, District Lucknow.

The submission of learned counsel for the applicant is that as many as three
criminal cases have been shown against the accused applicant in the gang
chart. In all the three cases the applicant is already on bail. Therefore, he
deserves to be released on bail in this case too.
Learned A.G.A opposed the prayer for bail.

Considered the submissions of the learned counsel for the applicant and the
learned Additional Government Advocate, and keeping in view the totality of
facts and circumstances of the case, without expressing any opinion on the
merits of the case, applicant may be released on bail.
Let applicant Jitendra alias Bhaiyya be released on bail in aforesaid case
crime number on his furnishing a personal bond with two sureties each in the
like amount to the satisfaction of the court concerned.

Order Date :- 4.1.2010
Prajapati