Allahabad High Court High Court

Sohan Lal Brijbasi vs State Of U.P. on 28 January, 2010

Allahabad High Court
Sohan Lal Brijbasi vs State Of U.P. on 28 January, 2010
Court No. - 8

Case :- BAIL No. - 542 of 2010

Petitioner :- Sohan Lal Brijbasi
Respondent :- State Of U.P.
Petitioner Counsel :- Sheo Prakash Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Ashwani Kumar Singh,J.

Counter affidavit is taken on record.

Heard learned counsel for the applicant, the learned Additional
Government Advocate and perused the F.I.R., the gang chart and other
relevant papers on record.

Submission of the learned counsel for the applicant is that there is only
one case shown against the accused-applicant in the gang chart and in
that case the accused applicant is on bail as averred in para 4 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-applicant by the police, in vengeance, so that he may languish
in jail for a considerable long period. The applicant is in jail since
27.8.2008 as averred in para 6 of the application.
Considering the facts and circumstance of the case, let the applicant be
released on bail in case Crime No.549 of 2008 u/s 2/3 U.P.Gangsters
and Anti Social Activities (Prevention) Act, P.S.Deeh District Raebareli
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 :- 28.1.2010
kvg/-