Allahabad High Court High Court

Ram Milan Maurya & Another vs State Of U.P. on 21 June, 2010

Allahabad High Court
Ram Milan Maurya & Another vs State Of U.P. on 21 June, 2010
Court No. - 35

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15599 of 2010

Petitioner :- Ram Milan Maurya & Another
Respondent :- State Of U.P.
Petitioner Counsel :- Vinod Kumar Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Chandra,J.

Heard learned counsel for the applicant and learned AGA for the State.

In the gang chart two cases have been shown against the accused applicant
and in both these cases the accused applicant is on bail.

I considered over the matter. Looking to the entire facts and circumstances of
the case, I feel that a case of bail is made out.

Let accused applicant Ram Milan Maurya be released on bail in case crime
No.250 of 2010 under Section 2(1) of U.P.Gangsters and Anti Social
Activities (Prevention) Act, 1986 of P.S. Jafrabad, District Jaunpur on his
executing a personal bond and furnishing two sureties each in the like amount
to the satisfaction of the Court concerned.

Order Date :- 21.6.2010
P