Allahabad High Court High Court

Manohar @ Boura vs State Of U.P. on 17 June, 2010

Allahabad High Court
Manohar @ Boura vs State Of U.P. on 17 June, 2010
Court No. - 3

Case :- BAIL No. - 4495 of 2010

Petitioner :- Manohar @ Boura
Respondent :- State Of U.P.
Petitioner Counsel :- Anita Singh Nagore
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 submits that there is only
one case is 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
applicant by the police, in vengeance, so that he may languish in jail for
a considerable long period. The applicant is in jail since 4.12.2009.

Considering the facts and circumstances of the case I am of the
view that it is a fit case of bail.

Let applicant Manohar alias Boura be released on bail in case
crime no. 1273/2009 under section 2/3 U.P. Gangsters and Anti Social
Activities (Prevention) Act, P.S. Maanpur, District Sitapur 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