Court No. - 6 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12627 of 2010 Petitioner :- Prashant Kumar @ Dablu Respondent :- State Of U.P. Petitioner Counsel :- Sarvesh Kumar Respondent Counsel :- Govt Advocate Hon'ble Bala Krishna Narayana,J.
Heard learned counsel for the applicant and the learned A.G.A.
The applicant, Prashant Kumar@ Dablu seeks bail in case crime no. 241 of
2010, under Sections 307 I.P.C., P.S.-Ranipur, District-Mau, during the
pendency of the trial.
It is contended by learned counsel for the applicant that the applicant ,
Prashant Kumar @ Bablu has not been named in the F.I.R. and co-accused
Devendra Kumar Yadav @ Sonu Yadav has been granted bail by this Court
vide order dated 03-05-2010 in Criminal Misc. Bail Application No. 10489
of 2010 and the case of the applicant is identical with the case of co-accused,
therefore, the applicant is also entitled to be enlarged on bail on the ground of
parity.
The bail is however, opposed by the learned AGA.
Without expressing any opinion on the merits of the matter and on the ground
of parity, I consider it appropriate to release the applicant on bail.
Let the applicant, Prashant Kumar@ Dablu involved in case crime no. 241 of
2010, under Section 307 I.P.C, P.S.-Ranipur, District-Mau, be released on
bail on his furnishing a personal bond and two sureties each in the like
amount to the satisfaction of Court concerned subject to the following
conditions:-
1. The applicant shall record his attendance before the concerned C.J.M. on
7th day of every month.
2. The applicant shall not tamper with the prosecution evidence.
3. The applicant shall co-operate in the early conclusion of the trial and will
not seek any unnecessary adjournments.
In case of breach of any of the above conditions, the trial court will be at
liberty to cancel the bail
Order Date :- 16.6.2010
RK/-