Allahabad High Court High Court

Bhoora @ Bhupendra vs State Of U.P. on 19 July, 2010

Allahabad High Court
Bhoora @ Bhupendra vs State Of U.P. on 19 July, 2010
Court No. - 49

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16624 of 2010

Petitioner :- Bhoora @ Bhupendra
Respondent :- State Of U.P.
Petitioner Counsel :- Shahabuddin,Zafar Abbas
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the applicant and learned AGA for the State.
This application has been moved on behalf of Bhoora @ Bhupendra for being
enlarged on bail.

It is contended that co-accused Sanjay has been granted bail by this Court
vide order dated 27.5.2010 and since the role assigned to the applicant is
identical to that of the co-accused Sanjay, he is also entitled to bail on the
ground of parity.

The aforesaid factual aspects of the matter have not been disputed by the
learned AGA
After having considered the rival submissions made on behalf of the applicant
and the fact that the role of the applicant is similar to that of the co-accused
Sanjay who has been granted bail by this Court, I am of the view that the
applicant is also entitled to be enlarged on bail on the ground of parity.
Let the applicant Bhoora @ Bhupendra involved in Case Crime No.80 of
2010 under Sections 406, 411 IPC P.S. Bilhaur, District Kanpur Nagar be
released on bail on his executing a personal bond and furnishing two sureties
each in the each amount to the satisfaction of the court concerned subject to
the following conditions :-

1. The applicant shall record his attendance before the concerned CJM 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 adjournments.

In case of breach of any of the above conditions, the trial Court will be at
liberty to cancel the bail.

Order Date :- 19.7.2010
Pk