Allahabad High Court High Court

Ravi Shanker @ Monu vs State Of U.P. on 12 July, 2010

Allahabad High Court
Ravi Shanker @ Monu vs State Of U.P. on 12 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 13714 of 2009

Petitioner :- Ravi Shanker @ Monu
Respondent :- State Of U.P.
Petitioner Counsel :- M.B. Mathur
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicant and learned A.G.A.
appearing for the State.

It is contended by the learned counsel for the applicant that co-
accused Anil Kumar has been granted bail by this court and the
case of the applicant stands on same footing.

This factual aspect is not disputed by the learned A.G.A.

Co-accused has been granted bail by this court and the case of the
applicant stands on same footing.The case is based on
circumstantial evidence.

Considering the facts and circumstances of the case and
submissions made by the learned counsel for the applicant and
without expressing any opinion on the merits of the case, the
applicant is also entitled to be released on bail on the ground of
parity.

Let the applicant Ravi Shanker alias Monu involved in Case
Crime No. 1827 of 2008 , under Sections 364, 302, 201, 404, 411
I.P.C. Police Station Bilaspur District Rampur be released on bail
on his furnishing a personal bond with two sureties each in the like
amount to the satisfaction of the court concerned.

Order Date :- 12.7.2010
Aks