Allahabad High Court High Court

Karan @ Kinne @ Hari Lal Pasi & … vs State Of U.P. on 29 June, 2010

Allahabad High Court
Karan @ Kinne @ Hari Lal Pasi & … vs State Of U.P. on 29 June, 2010
Court No. - 33

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16172 of 2010

Petitioner :- Karan @ Kinne @ Hari Lal Pasi & Another
Respondent :- State Of U.P.
Petitioner Counsel :- V.K. Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble S.C. Agarwal,J.

Heard learned counsel for the applicants, learned A.G.A. for the
State and perused the record.

Learned counsel for the applicant contended that the applicant is
on bail in solitary case shown in the gang-chart and is innocent.

Considering all the facts and circumstances of the case and without
expressing any opinion on merits of the case, I find it a fit case for
bail.

Let the applicant namely, Karan @ Kinne @ Hari Lal Pasi and
Jeet Lal Pasi be released on bail in Case Crime No. 08 of 2010,
under section 2/3(1) of U.P. Gangster and Anti Social Activities
(Prevention) Act, P.S. Maheshganj, District Pratapgarh on their
furnishing a personal bond with two sureties each in the like
amount to the satisfaction of the Court concerned.

Order Date :- 29.6.2010
S.A.A.Rizvi