Allahabad High Court High Court

Shiv Lal And Another vs State Of U.P. on 6 August, 2010

Allahabad High Court
Shiv Lal And Another vs State Of U.P. on 6 August, 2010
Court No. - 29

Case :- BAIL No. - 5944 of 2010

Petitioner :- Shiv Lal And Ram Kumar
Respondent :- State Of U.P.
Petitioner Counsel :- Sandeep Srivastava
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the applicants, the learned Additional
Government Advocate and perused the F.I.R., the gang chart and
other relevant papers filed in support of the bail application.
Submission of the learned counsel for the applicants is that there
is only one case shown against the accused applicants in the gang
chart and in that case the accused applicants are on bail, as
averred in para 6 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-applicants by the police, in
vengeance, so that they may languish in jail for a considerable
long period. The applicants are in jail since 10.4.2009, as averred
in para 13 of the application.

Considering the facts and circumstance of the case, let the
applicants be released on bail in case Crime No. 573 of 2009
under section 2/3 U.P.Gangsters and Anti-Social Activities
(Prevention) Act, P.S. Kheron District Raebareli, on their filing
personal bonds and two sureties each in the like amount to the
satisfaction of the court concerned/remand Magistrate.

Order Date :- 6.8.2010
kvg/-