Allahabad High Court High Court

Vakeel vs State Of U.P. on 22 June, 2010

Allahabad High Court
Vakeel vs State Of U.P. on 22 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15644 of 2010

Petitioner :- Vakeel
Respondent :- State Of U.P.
Petitioner Counsel :- Amit Kumar Verma
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 two cases mentioned in the gang chart the applicant was
challanned under Gangster Act and in those cases the
applicant is on bail. He further contended that the applicant
will not misuse the liberty of bail and will not indulge in such
activities, if the applicant is released on bail. In the present
case the applicant is in jail since 25.10.2008.

In view of the above, without expressing opinion on merit, let
the applicant Vakeel 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. 396 of
2008 under Section 2/3(1) U.P. Gangster and Anti Social
Activities (Prevention) Act, 1986 PS Sambhal District
Moradabad.

Order Date :- 22.6.2010
Rk