Allahabad High Court High Court

Santosh Singh vs State Of U.P. on 2 February, 2010

Allahabad High Court
Santosh Singh vs State Of U.P. on 2 February, 2010
Court No. - 8

Case :- BAIL No. - 673 of 2010

Petitioner :- Santosh Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Indra Pratap Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the applicant, learned A.G.A. and
perused the entire record of the case.

The submission of learned counsel for the applicant is that there
are only two cases shown in the gang-chart. One, the present
one and in the another, the accused-applicant is on bail, as
averred in para 4 of the bail application. It is further submitted
that this case under U.P. Gangsters and Antisocial 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.
Considering the overall aspects of the matter, I hereby provide
that the applicant be released on bail in Case Crime No.445 of
2009, under Section 2/3 (1) U.P. Gangsters and Antisocial
Activities (Prevention) Act, 1986, P.S. Haliyapur, District
Sultanpur, on his filing a personal bond and two sureties each in
the like amount to the satisfaction of the court concerned.
Order Date :- 2.2.2010
A