Court No. - 6 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12608 of 2010 Petitioner :- Roshan Lal Respondent :- State Of U.P. Petitioner Counsel :- A.Kumar Singh Respondent Counsel :- Govt Advocate Hon'ble Bala Krishna Narayana,J.
Heard learned counsel for the applicant and the learned A.G.A.
The applicant, Roshan Lal, seeks bail in case crime no. 1450 of 2009, under
Sections 364A, 368, 120B I.P.C., P.S-Sahaswan, District- Budaun, during the
pendency of the trial.
It is contended by learned counsel for the applicant that co-accused
Chhatrapal, Pappu and Geeta have been granted bail by this Court vide orders
dated 27-01-2010, 24-02-2010 and 12-03-2010 in Criminal Misc. Bail
Application Nos. 2065 of 2010, 4639 of 2010 and 5889 of 2010 and the case
of the applicant is identical with the case of those 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, Roshan Lal, involved in case crime no. 1450 of 2009, under
Sections 364A, 368, 120B I.P.C., P.S-Sahaswan, District- Budaun, 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/-