Allahabad High Court High Court

Ram Prakash vs State Of U.P. on 4 February, 2010

Allahabad High Court
Ram Prakash vs State Of U.P. on 4 February, 2010
Court No. - 8

Case :- BAIL No. - 834 of 2010

Petitioner :- Ram Prakash
Respondent :- State Of U.P.
Petitioner Counsel :- Rakesh Kumar Tripathi
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the applicant, the learned Additional
Government Advocate and perused the F.I.R., the gang chart and other
relevant papers on record.

Submission of the learned counsel for the applicant is that there are
three cases shown in the gang chart against the accused applicant; in
case crime no.83/1982 and case crime no.43/1989, the accused-
applicant has been acquitted, as averred in para 5 of the bail application
and in remaining one case, the accused-applicant is on bail, as averred
in para 6 of the bail application. It is further submitted 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 30.9.2009, as averred in para 11 of the application.
Considering the facts and circumstance of the case, let the applicant be
released on bail in case Crime No.939 of 2009 u/s 2/3 U.P.Gangsters
and Anti Social Activities (Prevention) Act, P.S. Mishrikh District Sitapur
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 :- 4.2.2010
kvg/-