Court No. - 52 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35608 of 2009 Petitioner :- Sunil Dhobi Respondent :- State Of U.P. Petitioner Counsel :- N.K.Singh Respondent Counsel :- Govt Advocate Hon'ble Arvind Kumar Tripathi,J.
Heard learned counsel for the applicant, learned AGA and perused the record.
Learned counsel for the applicant submitted that on the basis of only one case
Crime No. 511 of 2008 u/s 392 and 411 IPC the applicant has been challaned
under the Gangster Act. In that case the applicant was implicated with the aid
of Section 120B IPC. Co- accused against whom there are three cases, has
already been released on bail. However, the applicant is in jail since
16.1.2009.
In view of the aforesaid fact without expressing any opinion on merit, let the
applicant Sunil Dhobi be released on bail in case crime No. 427 of 2009, U/s
3(1) of U.P.Gangsters and Anti Social Activities(Prevention) Act 1986,P.S.
Maudarwaja District Farrukhabad on his furnishing a personal bond and two
sureties each in the like amount to the satisfaction of the court concerned.
Order Date :- 27.1.2010
Hsc/