Allahabad High Court High Court

Sahdev vs State Of U.P. on 21 January, 2010

Allahabad High Court
Sahdev vs State Of U.P. on 21 January, 2010
Court No. - 46

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35299 of 2009

Petitioner :- Sahdev
Respondent :- State Of U.P.
Petitioner Counsel :- Archana Tyagi,Pankaj Kumar Tyagi
Respondent Counsel :- Govt. Advocate

Hon'ble Shyam Shankar Tiwari,J.

Heard learned counsel for the applicant and learned A.G.A. for the
State and perused the record.

It is submitted by the learned counsel for the applicant that there
are two cases against the applicant in the gang chart in which he
has been bailed out.

In view of the facts and circumstances of the case and submissions
made by learned counsel for the applicant and learned A.G.A. and
without expressing any opinion on the merits of the case the
applicant is entitled to be released on bail.

Let the applicant Sahdev involved in Case Crime No. 723 of 2009,
under Section-2/3 of the U.P. Gangster and Anti Social Activities
(Prevention) Act, 1986, P.S.-Sadar Bazar, District-Saharanpur be
released on bail on his furnishing a personal bond and two sureties
each in the like amount to the satisfaction of the court concerned.

Order Date :- 21.1.2010
pp