Court No. - 8 Case :- BAIL No. - 401 of 2010 Petitioner :- Satya Narain Respondent :- The State Of U.P. Petitioner Counsel :- Gopal Krishna Pathak 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.
Counter affidavit filed by the State, is taken on record.
The submission of learned counsel for the applicant is that there is only one
case shown in the Gang Chart against the accused-applicant and in the said
case the accused-applicant is on bail, as averred in paragraph 4 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 present case was lodged when the applicant was already in jail.
Considering the overall aspects of the matter and without entering into the
merit of the case, I hereby provide that the applicant, Satya Narain be released
on bail in Case Crime No.176/2009, under Sections 2/3 U.P. Gangsters &
Anti-Social Activities (Prevention) Act, P.S. Nagram, District Lucknow, 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 :- 22.1.2010
Kpy