Allahabad High Court High Court

Amit Malik vs State Of U.P. on 14 July, 2010

Allahabad High Court
Amit Malik vs State Of U.P. on 14 July, 2010
Court No. - 49

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14764 of 2010

Petitioner :- Amit Malik
Respondent :- State Of U.P.
Petitioner Counsel :- Akhilesh Chandra Shukla
Respondent Counsel :- Govt. Advocate,S.Ali Murtaza

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the applicant, Sri Syed Ali Murtaza appearing for
the complainant and learned AGA for the State.

It is contended that co-accused Sanjeev Kumar Chaurasiya has been granted
bail by this Court in Criminal Misc. Bail Application No.15121 of 2010 vide
order dated 16.6.2010 and since the role assigned to the applicant is identical
to that of the co-accused, he is also entitled to bail on the ground of parity.
The applicant is in jail since 18.5.2010.

After having considered the rival submissions made on behalf of the applicant
and the fact that the role of the applicant is similar to that of the co-accused
who has been granted bail by this Court, I am of the view that the applicant is
also entitled to be enlarged on bail on the ground of parity.
Let the applicant Amit Malik involved in Case Crime No.11 of 2010 under
Sections 420, 406, 467, 468, 471 IPC., P.S. Surajpur, District Gautam Budh
Nagar be released on bail on his 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 applicant shall record his attendance before the concerned CJM on

the 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 :- 14.7.2010
Pk