Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19908 of 2010 Petitioner :- Ram Bharosey And Another Respondent :- State Of U.P. Petitioner Counsel :- Rajesh Yadav Respondent Counsel :- Govt.Advocate Hon'ble B.N. Shukla,J.
Heard learned counsel for the applicants and learned A.G.A.
appearing for the State.
It is contended by the learned counsel for the applicants that co-
accused Pratap and Radhe Shyam alias Radhey Lal have been
granted bail by this court and the case of the applicants stands on
same footing.
This factual aspect is not disputed by the learned A.G.A.
Co-accused have been granted bail by this court and the case of
the applicants stands on same footing.
Considering the facts and circumstances of the case and
submissions made by the learned counsel for the applicants and
without expressing any opinion on the merits of the case, the
applicants are also entitled to be released on bail on the ground of
parity.
Let the applicants Ram Bharosey and Virendra involved in Case
Crime No. 710 of 2009 , under Sections 147, 148, 149, 307, 302,
427 I.P.C. Police Station Hayat Nagar District Moradbad be
released on bail on their furnishing a personal bond with two
sureties each in the like amount to the satisfaction of the court
concerned.
Order Date :- 30.7.2010
Atul kr. sri.