Allahabad High Court High Court

Sageer And Others vs State Of U.P. on 15 June, 2010

Allahabad High Court
Sageer And Others vs State Of U.P. on 15 June, 2010
Court No. - 6

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 10899 of 2010

Petitioner :- Sageer And Others
Respondent :- State Of U.P.
Petitioner Counsel :- Nitin Gupta
Respondent Counsel :- Govt Advocate

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the applicants and the learned AGA.

It has been contended by learned counsel for the applicants that co-accused
Dabbu @ Aas Mohd. has been granted bail by this court vide order dated
5.5.2010 passed in Criminal Misc. Bail Application No. 8401 of 2010 and
since the role of the applicants are identical to that of the co-accused Dabbu
@ Aas Mohd., the applicants are also entitled to bail on the ground of parity.

It is next contended that the applicants are in jail since 15.12.2009.

The aforesaid factual position is not disputed by the learned AGA.

Considering the nature of submissions made by learned counsel for the
applicants, this Court is of the view that the applicants are entitled to be
enlarged on bail on the ground of parity during the pendency of the trial.

Let the applicants Sageer, Jumman, Nikubal, Zikrulla and Karimulla involved
in case crime no. 389/2009, under Section 272/273 I.P.C. and 7/16 P.F. Act,
P.S. Bhojpur, District Ghaziabad be released on bail on their executing a
personal bond and furnishing two sureties each in the like amount to the
satisfaction of the court concerned subject to the following conditions:-

1. The applicants shall record their attendance before the concerned C.J.M. on
the 7th day of every month.

2. The applicants shall not tamper with the prosecution evidence.

3. The applicants shall co-operate in the early conclusion of the trial and will
not seek any unnecessary adjournments.

Order Date :- 15.6.2010
AKG/-