Allahabad High Court High Court

Mahendra Nathe Pathak vs State Of U.P. on 27 January, 2010

Allahabad High Court
Mahendra Nathe Pathak vs State Of U.P. on 27 January, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1466 of 2010

Petitioner :- Mahendra Nathe Pathak
Respondent :- State Of U.P.
Petitioner Counsel :- Shyam Shanker Mishra
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 main
role was assigned to Ramu, whose case is distinguishable from the
case of the applicant. The similarly placed co-accused have been
granted bail.

Learned AGA could not dispute this position.

Having considered the submissions of the parties and without
expressing any opinion on the merits of the case, let the applicant-
Mahendra Nathe Pathak, involved in case crime No. 553 of 2009,
under sections 364/368/302/201/392/34 IPC, police station
Kotwali, district Basti, 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 :- 27.1.2010

Ishrat