Allahabad High Court High Court

Ram Roop Tiwari vs State Of U.P. on 5 August, 2010

Allahabad High Court
Ram Roop Tiwari vs State Of U.P. on 5 August, 2010
Court No. - 29

Case :- BAIL No. - 5886 of 2010

Petitioner :- Ram Roop Tiwari
Respondent :- State Of U.P.
Petitioner Counsel :- Nagendra Kumar Dwivedi
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Supplementary affidavit and counter affidavit are taken on record.

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

Perused the F.I.R., Gang Chart and other relevant papers filed in
support of the bail application.

Submission of the learned counsel for the accused applicant is that
there are two cases shown against the accused applicant in the
gang chart and in both the cases the accused applicant is on bail as
averred in para 2 and 3 of the supplementary affidavit.

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 the accused
applicant may languish in jail for a considerable long period. The
accused applicant is in jail since 19.04.2010

Considering the facts and circumstances of the case, let the
accused applicant Ram Roop Tiwari be enlarged on bail in Case
Crime No. 228 of 2010, u/S 3(i) U.P. Gangsters and Anti-social
Activities (Prevention) Act, P.S. Itiyathok, District Gonda on his
furnishing a personal bond and two local and reliable sureties each
in the like amount to the satisfaction of the court
concerned/Remand Magistrate.

Order Date :- 5.8.2010
Kan