Allahabad High Court High Court

Rakesh vs State Of U.P. on 4 January, 2010

Allahabad High Court
Rakesh vs State Of U.P. on 4 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 34625 of 2009

Petitioner :- Rakesh
Respondent :- State Of U.P.
Petitioner Counsel :- Dheeraj Singh Bohra
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Heard learned counsel for the applicant, learned A.G.A. and perused the
record.

Learned counsel for the applicant submits that the applicant has been falsely
implicated. It is further submitted by learned counsel for the applicant that in
the present case co accused Ramesh, whose case stands on the same footing,
has been granted bail by this court on 9.12.09 in Criminal Misc. Bail
Application No. 32514 of 2009 and has claimed parity. This fact has not been
disputed by the learned A.G.A. He further submits that the applicant has no
criminal history and is in Jail since 7.10.09.

Keeping in view the nature of the offence, evidence, complicity of the
accused, severity of punishment and submissions of the learned counsel for
the parties, I am of the view that the applicant has made out a case for bail.

Let the applicant Rakesh involved in Case Crime No. 583 of 2009 under
Section 420, 467, 468, 471, 272 & 273 IPC, P.S. Dadri, District Gautam Budh
Nagar be released on bail on his furnishing a personal bond and two sureties
each in the like amount to the satisfaction of the court concerned.

Order Date :- 4.1.2010
vinay