Allahabad High Court High Court

Ashok vs State Of U.P. on 6 January, 2010

Allahabad High Court
Ashok vs State Of U.P. on 6 January, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 230 of 2010

Petitioner :- Ashok
Respondent :- State Of U.P.
Petitioner Counsel :- S. S. Shah
Respondent Counsel :- Govt Advocate

Hon'ble Amar Saran,J.

Heard learned counsel for the applicant and learned Additional
Government Advocate.

It is argued by the learned counsel for the applicant that the co-
accused Teeka has been granted bail by an earlier order of this
Court dated 18.12.2009. The case of the applicant is similar. No
one was named in the FIR. The applicant was also not charge
sheeted and he has been summoned by the trial court in exercise of
powers under section 319 Cr.P.C.

Per contra, learned AGA argued that it is a matter of sacrifice of a
minor boy.

In this view of the matter, without making any comment on the
merits of the case, let the applicant-Ashok, involved in S.T. No.
611 of 2001, under sections 302/201 IPC, P.S T.P. Nagar, district
Meerut, be released on bail on his furnishing a personal bond with
two heavy sureties each in the like amount to the satisfaction of the
court concerned with the conditions:

1. That the applicant shall not tamper with the evidence.

2. That the applicant shall report to the court of CJM concerned in
the first week of each month to show his good conduct and
behavious till conclusion of the trial.

In case of default in any of the above mentioned conditions, the
bail granted to the applicant shall be deemed cancelled and he shall
be taken into custody forthwith.

Order Date :- 6.1.2010

Ishrat