Allahabad High Court High Court

Vipin And Another vs State Of U.P. on 4 February, 2010

Allahabad High Court
Vipin And Another vs State Of U.P. on 4 February, 2010
Court No. - 8

Case :- BAIL No. - 808 of 2010

Petitioner :- Vipin And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Amitabh Tripathi
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the applicants, the learned Additional Government
Advocate and perused the F.I.R., the gang chart and other relevant papers on
record.

The submission of learned counsel for the applicants is that there are only
two cases shown in the Gang Chart against the accused-applicants and in both
the cases the accused-applicants are on bail, as averred in paragraphs 3, 4 & 5
of the bail application.

Learned counsel for the applicants also submits that the police has slapped
this case under the Gangster Act against the accused-applicants, in vengeance,
so that the accused-applicants may languish in jail for a considerable long
period. The applicant no.1 is in jail since 26.1.2009 and the applicant no.2 is
in jail since 21.11.2009, as averred in para 12 of the bail application.

Considering the facts and circumstance of the case, let the applicants Vipin
and Jung Bahadur be released on bail in case Crime No.2376/2009, u/s 2/3
U.P.Gangsters and Anti Social Activities (Prevention) Act, P.S. Bhadokhar,
District Raebareli, on their filing personal bonds and two sureties each in the
like amount to the satisfaction of the court concerned/remand Magistrate.

Order Date :- 4.2.2010
Kpy