Allahabad High Court High Court

Suresh vs State Of U.P. on 10 August, 2010

Allahabad High Court
Suresh vs State Of U.P. on 10 August, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 21006 of 2010

Petitioner :- Suresh
Respondent :- State Of U.P.
Petitioner Counsel :- Ram Kumar Sharma
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant, learned A.G.A.
and perused the record.

Learned counsel for the applicant submitted that the
applicant has been challanned in the present case
showing one case mentioned in the gang chart in which he is on bail.
However, the applicant is in jail since 5.7.2010.

Learned A.G.A. opposed aforesaid prayer of bail.

In view of the above, without expressing any opinion on
merit, it is a fit case for bail.

Let the applicant Suresh be enlarged on bail on his
furnishing a personal bond with two sureties each in the
like amount to the satisfaction of the court concerned in
Case Crime No.99/2007 under Section 2/3 U.P.
Gangster Act, PS. Sadar Bazar, District Mathura with
the condition that the applicant will appear before the
court concerned by first week of each month at the
police statioin concerned for supervision and to watch
his conduct and behavioiur.

Order Date :- 10.8.2010
Rk