Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 271 of 2010 Petitioner :- Ram Kishore And Another Respondent :- State Of U.P. Petitioner Counsel :- N. K. Singh Respondent Counsel :- Govt Advocate Hon'ble Amar Saran,J.
Heard learned counsel for the applicants and learned Additional
Government Advocate.
Learned counsel for the applicants points out that the co-accused
Dharmendra alias Dhaniram and another has been granted bail by
this Court by order dated 4.10.2010. The role of the applicants is
similar and the applicants are entitled to bail on the ground of
parity.
In this view of the matter, without making any comment on the
merits of the case, let the applicants Ram Kishore and Awadh
Kishore, involved in case crime No. 516 of 2009, under sections
147/148/149/307/302 IPC and 3(2)(5) of SC and ST Act, 7
Criminal Law Amendment Act, police station Rajepur, district
Farrukhabad, 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 :- 6.1.2010
Ishrat