Allahabad High Court High Court

Wasim Khan vs State Of U.P. on 8 January, 2010

Allahabad High Court
Wasim Khan vs State Of U.P. on 8 January, 2010
Court No. - 46

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 34208 of 2009

Petitioner :- Wasim Khan
Respondent :- State Of U.P.
Petitioner Counsel :- D.K.Upadhyay
Respondent Counsel :- Govt Advocate

Hon'ble Shyam Shankar Tiwari,J.

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

This bail application has been moved on behalf of the applicant Wasim Khan
in Case Crime No.405 of 2009 under Section 2/3 of U.P.Gangsters and Anti
Social Activities (Prevention) Act, 1986, P.S. Etmatdaullah, district Agra.

From perusal of the gang chart it appears that three cases are alleged to have
been found against the applicant. In Case Crime No.183 of 2009 the applicant
is on bail and in other two cases as mentioned in the gang chart the police has
submitted report that the accused applicant is not wanted.

In view of the facts and circumstances of the case and submissions made by
learned counsel for the applicant and learned A.G.A and without expressing
any opinion on the merits of the case the applicant is entitled to be released on
bail.

Let the applicant Wasim Khan involved in Case Crime No.405 of 2009 under
Section 2/3 of U.P.Gangsters and Anti Social Activities (Prevention) Act,
1986, P.S. Etmatdaullah, district Agra be released on bail on his furnishing a
personal bond and two sureties each in the like amount to the satisfaction of
the court concerned.

Order Date :- 8.1.2010
Ak/