Allahabad High Court High Court

Shamsher Singh vs State Of U.P. on 8 January, 2010

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

Case :- BAIL No. - 143 of 2010

Petitioner :- Shamsher Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Gulam Mustafa
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
is only one case shown in the gang-chart, the accused-applicant
is on bail, as averred in para 5(i) 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. The applicant is in jail since 1.12.2009, as mentioned in
para 10 of the bail application, which has not been controverted by
the State.

Considering the overall aspects of the matter, I hereby provide
that applicant be released on bail in Case Crime No.1695 of
2009, under Section 2/3 (I) U.P. Gangsters and Antisocial
Activities (Prevention) Act, 1986, P.S.Makhi, District Unnao, on
his filing a personal bond and two sureties each in the like
amount to the satisfaction of the court concerned.
Order Date :- 8.1.2010
A