Allahabad High Court High Court

Sarvesh Kumar @ Raju Toofani vs State Of U.P. on 21 January, 2010

Allahabad High Court
Sarvesh Kumar @ Raju Toofani vs State Of U.P. on 21 January, 2010
Court No. - 8

Case :- BAIL No. - 332 of 2010

Petitioner :- Sarvesh Kumar @ Raju Toofani
Respondent :- State Of U.P.
Petitioner Counsel :- Rakesh Pratap Singh
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the applicant, the learned Additional
Government Advocate and perused the F.I.R., the gang chart and other
relevant papers on record.

Submission of the learned counsel for the applicant is that in all the
cases shown against the applicant in the gang chart, the applicant is on
bail, as averred in para 4 of the application. 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 he may languish in jail for a considerable long
period. The applicant is in jail since 16.6.2009 as averred in para 10 of
the application.

Considering the facts and circumstance of the case, let the applicant be
released on bail in case Crime No.1216 of 2009 u/s 2/3 U.P.Gangsters
and Anti Social Activities (Prevention) Act, P.S. Bhadokhar District
Raebareli 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 :- 21.1.2010
kvg/-