Court No. - 20 Case :- BAIL No. - 4826 of 2010 Petitioner :- Siddhartha Shukla Respondent :- State Of U.P. Petitioner Counsel :- Rakesh Kumar Tripathi Respondent Counsel :- Govt. Advocate Hon'ble Raj Mani Chauhan,J.
Heard learned counsel for the applicant and learned A.G.A. for the State as
well as perused the record.
The accused Siddhartha Shukla, S/o Sri Ajay Shukla @ Lallan, R/o Mohalla
Tarinpur, P.S. Kotwali Sitapur, District Sitapur is involved and detained in
case crime no. 1183 of 2009 under Section 2/3 of U.P. Gangster & Anti Social
Activities (Prevention) Act, 1986, from P.S. Kotwali Sitapur, District Sitapur
and he has applied for bail.
The submission of learned counsel for the applicant is that a criminal history
of one case has been shown by the police in the gang chart against the accused
applicant and in that case he is already on bail. Therefore, the accused
applicant deserves to be released on bail.
Learned A.G.A. opposed the bail application.
Considered the submissions of learned counsel for the applicant and learned
A.G.A. for the State. Keeping in view the totality of the facts and
circumstances of the case as well as the fact that the applicant is already on
bail, therefore, without expressing any opinion on the merit of the case, the
accused may be released on bail.
Let the applicant Siddhartha Shukla be released on bail in the aforesaid case
crime number on his furnishing a personal bond of two sureties each in the
like amount to the satisfaction of the court concerned.
Order Date :- 29.6.2010
Santosh/-