Allahabad High Court High Court

Dharam Pal vs State Of U.P. on 22 January, 2010

Allahabad High Court
Dharam Pal vs State Of U.P. on 22 January, 2010
Court No. - 43

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 30916 of 2008

Petitioner :- Dharam Pal
Respondent :- State Of U.P.
Petitioner Counsel :- Pradeep Saxena,Rajesh.Yadav,Sanjeev K. Gupta
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

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

It is contended by learned counsel for the applicant that the two other co-
accused namely Roop Kishore and Charan Singh have already been granted
bail and the case of the applicant stands at par.
Learned AGA could not dispute the said fact.
Without expressing any opinion on the merit of the matter, I consider it
appropriate to release the applicant on bail.
Let the applicant Dharma Pal involved in case crime no. 605/2008, under
Section 302 I.P.C., P.S. Bisaulee, District Budaun be released on bail on his
furnishing a personal bond and two sureties each in the like amount to the
satisfaction of Court concerned.

Order Date :- 22.1.2010
AKG/-