Allahabad High Court High Court

Kasim vs State Of U.P. on 15 July, 2010

Allahabad High Court
Kasim vs State Of U.P. on 15 July, 2010
Court No. - 49

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16180 of 2010

Petitioner :- Kasim
Respondent :- State Of U.P.
Petitioner Counsel :- R.P. Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

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

This application has been filed on behalf of the applicant, Kasim, son of Rauf
alias Kariya, involved in Case Crime No. 464 of 2010, under Sections-186,
147, 307, 332, 353, 504, 506 I. P. C. read with Sections- 3 (1) (10) S. C./S. T.
Act and Section 7 of Criminal Law Amendment Act and Section 3 / 4 of P. P.
Act, Police Station-Dhanghata, District-Sant Kabir Nagar, being enlarged on
bail during the pendency of the trial.

It has been contended by learned counsel for the applicant that since, the co-
accused, Indrajeet has been granted bail by this Court today in Crl. Misc. Bail
Application No. 16179 of 2010 and the role of the applicant is identical to that
of the co-accused, Indrajeet, therefore, the applicant also is entitled to be
enlarged on bail.

This factual aspect of the matter has not been disputed by the learned A. G. A.

Considering the submissions made by counsel for the applicant and the fact
that the co-accused has been granted bail, this Court without expressing any
opinion on the merits of the case, is of the view that the applicant also is
entitled to be enlarged on bail on the ground of partiy.

Let the applicant, Kasim, son of Rauf alias Kariya, involved in Case Crime
No. 464 of 2010, under Sections-186, 147, 307, 332, 353, 504, 506 I. P. C.
read with Sections- 3 (1) (10) S. C./S. T. Act and Section 7 of Criminal Law
Amendment Act and Section 3 / 4 of P. P. Act, Police Station-Dhanghata,
District-Sant Kabir Nagar, be released on bail on his executing a personal
bond and furnishing two sureties each in the like amount to the satisfaction of
the court concerned subject to the following conditions:-

1. The applicant shall record her attendance before the concerned C. J. M. on

the 7th day of every month.

2. The applicant shall not tamper with the prosecution evidence.

3. The applicant shall co-operate in the early conclusion of the trial and will
not seek any unnecessary adjournment.

Order Date :- 15.7.2010
HR