Court No. - 25 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35926 of 2009 Petitioner :- Hanuman Prasad Mishra Respondent :- State Of U.P. Petitioner Counsel :- Vimal Kumar Dwivedi,R.K.Gupta Respondent Counsel :- Govt Advocate Hon'ble Rajesh Chandra,J.
Learned Counsel for the applicant and A.G.A. are present.
Learned counsel for the applicant pointed out that the co-accused Amit Singh
has already been granted bail by this bench on 4/12/09 in bail application
no.15712/09 and the case of the applicant is at par with him. This factual
position has not been disputed by the learned A.G.A..
Considering parity the accused-applicant is entitled for bail.
Let the accused-applicant Hanuman Prasad Mishra be released on bail in case
crime no.5/2008, under Sections 420,406,467,468, 471 IPC, PS Kotwali,
District Kanpur Nagar on his executing a personal bond and furnishing two
sureties each in the like amount to the satisfaction of the Court concerned.
Order Date :- 22.1.2010
SM