Allahabad High Court High Court

Suresh Chand vs State Of U.P. on 11 August, 2010

Allahabad High Court
Suresh Chand vs State Of U.P. on 11 August, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 21221 of 2010

Petitioner :- Suresh Chand
Respondent :- State Of U.P.
Petitioner Counsel :- Brij Bhushan Upadhyay
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant, learned AGA for the State and
perused the record.

Learned counsel for the applicant submitted that applicant was challaned
under the Gangster Act showing one case against him. However, in that case
he is on bail. The prayer for bail of co-accused Vimlesh and Chandra Bhan
Singh has already been allowed. In the present case, applicant is in jail since
6.4.2010.

Learned AGA has vehemently opposed the aforesaid prayer for bail.

In view of the above, without expressing any opinion on merit, it is a fit case
for bail. Let the applicant Suresh Chand be enlarged on bail on his furnishing
a personal bond with two sureties each in the like amount to the satisfaction of
court concerned in Case Crime No. 31 of 2010, under Section 2/3 U.P.
Gangster Act, P.S. Aung, District Fatehpur.
Order Date :- 11.8.2010
Pramod