Allahabad High Court High Court

Rajjan Lal vs State Of U.P. on 27 January, 2010

Allahabad High Court
Rajjan Lal vs State Of U.P. on 27 January, 2010
Court No. - 8

Case :- BAIL No. - 510 of 2010

Petitioner :- Rajjan Lal
Respondent :- State Of U.P.
Petitioner Counsel :- A.K. Awasthi
Respondent Counsel :- Govt. Advocate

Hon'ble Ashwani Kumar Singh,J.

Counter affidavit filed on behalf of the State is taken on record.
Heard learned counsel for the applicant, learned Additional Government
Advocate and perused the F.I.R., gang chart and other relevant papers
on the record.

Submission of learned counsel for the applicant is that there is only one
case shown against the accused-applicant in the gang-chart and in that
case he is on bail as averred in para-3 of supplementary affidavit.
Further submission is that the present case under Gangster Act has been
slapped on the accused-applicant by the police, in vengeance, so that the
applicant may languish in jail for considerable long period.
The accused-applicant is in jail since August 2009 as averred in para-8
of bail application.

Considering the facts and circumstance of the case, I direct that the
applicant be released on bail in case Crime No. 923 of 2009 u/s 2/3 U.P.
Gangster and Anti Social Activities (Prevention) Act, police station
Maurawan, district Unnao on his filing a personal bond and two sureties
each in the like amount to the satisfaction of the court
concerned/remand Magistrate.

Order Date :- 27.1.2010
Pradeep/-