Allahabad High Court High Court

Shailendra Alias Jeet & Another vs State Of U.P. on 29 June, 2010

Allahabad High Court
Shailendra Alias Jeet & Another vs State Of U.P. on 29 June, 2010
Court No. - 33

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16159 of 2010

Petitioner :- Shailendra Alias Jeet & Another
Respondent :- State Of U.P.
Petitioner Counsel :- Naresh Kumar
Respondent Counsel :- Govt. Advocate

Hon'ble S.C. Agarwal,J.

Heard learned counsel for the applicants, learned AGA for the
State and perused the record.

It is submitted by the learned counsel for the applicants that the
applicants are on bail in both the cases shown in the gang-chart. It
is further submitted that the applicants are innocent and there is no
credible evidence against him.

Considering all the facts and circumstances of the case, there are
sufficient ground for bail.

Let applicants Shailendra @ Jeet and Dharmveer @ Shera
involved in case crime No. 1520 of 2009 (G.S.T. No. 192 of
2010), under Section 2/3 (1) U.P. Gangster and Anti Social
Activities (Prevention) Act, 1986, P.S. Kotwali, District- Mainpuri
be released on bail on executing a personal bond and furnishing
two sureties each in the like amount to the satisfaction of court
concerned.

Order Date :- 29.6.2010
KU