Allahabad High Court High Court

Kallan vs State Of U. P. on 2 February, 2010

Allahabad High Court
Kallan vs State Of U. P. on 2 February, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2563 of 2010

Petitioner :- Kallan
Respondent :- State Of U. P.
Petitioner Counsel :- Sanjeev Khare
Respondent Counsel :- Govt Advocate

Hon'ble Amar Saran,J.

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

It is pointed out that the similarly placed co-accused Mukundi and
Brijendra have been granted bail by different orders of this Court
and the case of the applicant is similar.

Learned AGA could not point out any distincution.

Having considered the submissions of the parties and without
expressing any opinion on the merits of the case, let the applicant-
Kallan, involved in case crime No. 1005 of 2009, under sections
498-A/304-B/201 IPC and 3/4 of D.P. Act, PS Mahobkanth,
district Mahoba, 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 :- 2.2.2010

Ishrat