Allahabad High Court High Court

Sandeep Singh vs State Of U.P. on 6 January, 2010

Allahabad High Court
Sandeep Singh vs State Of U.P. on 6 January, 2010
Court No. - 8

Case :- BAIL No. - 38 of 2010

Petitioner :- Sandeep Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Satendra Singh Rana
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the applicant, learned A.G.A. and perused the
F.I.R., Gang Chart and other relevant papers filed in support of the bail
application.

The submission of learned counsel for the applicant is that the applicant is on
bail in all the cases shown in the Gang Chart, as averred in paragraph 5 of the
bail application.

Learned counsel for the applicant also submits that the police has slapped this
case under the Gangster Act against the accused-applicant, in vengeance, so
that the accused-applicant may languish in jail for a considerable long period.
The applicant is in jail since 20.8.2009, as averred in para 8 of the bail
application.

Considering the overall aspects of the matter and without entering into the
merit of the case, I hereby provide that the applicant, Sandeep Singh be
released on bail in Case Crime No.552/2009, under Sections 2/3 U.P.
Gangsters & Anti-Social Activities (Prevention) Act, P.S. Tambour, 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 :- 6.1.2010
Kpy