Allahabad High Court High Court

Pramod vs State Of U.P. on 24 June, 2010

Allahabad High Court
Pramod vs State Of U.P. on 24 June, 2010
Court No. - 20

Case :- BAIL No. - 4731 of 2010

Petitioner :- Pramod
Respondent :- State Of U.P.
Petitioner Counsel :- Pawan Kumar Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Raj Mani Chauhan,J.

Counter affidavit filed today is taken on record.
The accused applicant Pramod involved and detained in Case Crime
No. 1076/2009 under Section 2/3 U.P. Gangster Act, 1986 from Police
Station Maholi, District- Sitapur.

Learned counsel for the applicant contends that from a perusal of the
Gang Chart, it appears that there are five cases against the accused
applicant in which he already on bail. No other case has been shown
against him in the said Gang Chart, therefore, he deserves to be released
on bail.

Learned AGA opposed the bail application.
Considered the submissions of the learned counsel for the applicant and
the learned AGA. Keeping in view the facts and circumstances of the
case, without expressing any opinion on the merits of the case, accused
applicant may be released on bail.

Let the applicant Pramod be released on bail in aforesaid case crime
number on his furnishing a personal bond with the two sureties each in
the like amount to the satisfaction of the court concerned.

Order Date :- 24.6.2010
Adhir