Allahabad High Court High Court

Ravi Kant And Another vs State Of U.P. on 6 July, 2010

Allahabad High Court
Ravi Kant And Another vs State Of U.P. on 6 July, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15525 of 2010

Petitioner :- Ravi Kant And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Gulab Chandra
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Supplementary affidavit filed today is taken on record.
Heard learned counsel for the applicants, learned AGA for the State and
perused the record.

Learned counsel for the applicants submitted that applicants have been
challaned under the gangster act showing two cases against him,
however, in one case under Section 394 and 307 IPC, P.S. Bevar,
District Mainpuri, applicant has already been acquitted. The other case
is non cognizable report. However, in that case applicants are on bail. In
the present case, the applicants are in jail since 14.11.2008. The prayer
for bail of co-accused Rishipal has already been allowed.

In view of the above, without expressing any opinion on merit, it is a fit
case for bail. Let the applicants Ravi Kant and Rinkoo @ Abhishek be
enlarged on bail on their furnishing a personal bond with two sureties
each of them in the like amount to the satisfaction of court concerned in
Case Crime No.1350 of 2008, under Section 2/3 of U.P. Gangster Act,
P.S. Bevar, District Mainpuri.

Order Date :- 6.7.2010
Pramod