Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 765 of 2010 Petitioner :- Ranjeet And Othersa Respondent :- State Of U. P. Petitioner Counsel :- K. S. Chahar Respondent Counsel :- Govt Advocate Hon'ble Shashi Kant Gupta,J.
Heard learned counsel for the applicants, learned A.G.A. and perused the
record.
It is submitted by learned counsel for the applicants that there is a general
allegations of throwing stones at the police party in which one Home-guard is
said to have been injured and FIR had been lodged against the applicants and
9 other co- accused..
It is further submitted that the co accused Smt. Chandrawati and Raghubeer
Singh have been granted bail in Case crime no.149 of 2009 by this Court on
27-10-2009 and 11-11-2009 in Bail Application No.26152 of 2009 and 28787
of 2009 respectively. It is further submitted that the case of the applicants
stands on the same footing and claimed parity. They are in jail since 29-10-
2009 and have got no other criminal history.
Keeping in view the nature of the offence, evidence, complicity of the
accused ,severity of punishment and submissions of the learned counsel for
the parties, I am of the view that the applicant has made out a case for bail
Let the applicants Ranjeet Singh, Kali Charan, Raju @ Mnavendra and
Shiv Kumar involved in Case crime no.149 of 2009 under sections
147,332,353,323,504,506, 307 IPC and 7 Criminal Law Amendment Act and
Section 7(i)(x) SC/ST Act Police Station Pachokhera district Firozabad be
released on bail on their furnishing a personal bond and two sureties each in
the like amount to the satisfaction of the Court concerned.
Order Date :- 8.1.2010
IA