Allahabad High Court High Court

Suraj vs State Of U.P. on 16 June, 2010

Allahabad High Court
Suraj vs State Of U.P. on 16 June, 2010
Court No. - 7

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15116 of 2010

Petitioner :- Suraj
Respondent :- State Of U.P.
Petitioner Counsel :- Tufail Hasan
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav,J.

Heard learned counsel for applicant and learned A.G.A. for the
State.

I have perused gang chart. Applicant is alleged to be involved in
four cases in gang chart. However, he is on bail in all cases.
Copies of bail orders are annexed as annexure nos.3 to 6 to the
affidavit filed in support of bail application.

Taking into consideration facts and circumstances of the case,
without expressing any opinion on merits, bail application is
allowed.

Let applicant Suraj son of Mazeed involved in case crime no.486
of 2009 under Section 2/3 U.P. Gangster Act, Police Station
Ramgarh, District Firozabad, be released on bail on his executing a
personal bond and furnishing two sureties each in the like amount
to the satisfaction of the court concerned.

Order Date :- 16.6.2010
rkg