Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 34995 of 2009 Petitioner :- Arvind Kumar Sharma Respondent :- State Of U.P. Petitioner Counsel :- Satyendra Narayan Singh Respondent Counsel :- Govt Advocate Hon'ble Shashi Kant Gupta,J.
Heard learned counsel for the applicant, learned A.G.A. and perused the
record.
Learned counsel for the applicant submits that the applicant has been falsely
implicated. It is further submitted by learned counsel for the applicant that in
the present case co accused Zafruddin, Devendra & Deepu alias Dilip, whose
case stands on the same footing, has been granted bail by this court on
18.12.09 & 21.12.09 in Criminal Misc. Bail Applications No. 34222 of 2009
& 34812 of 2009 respectively and has claimed parity. This fact has not been
disputed by the learned A.G.A. He further submits that the applicant has got
no criminal history and is in Jail since 30.9.09.
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 applicant Arvind Kumar Sharma involved in Case Crime No. 155 of
2009, under Sections 147, 148, 332, 353, 336, 436, 427, 307, 504 IPC ,
Section 7 Criminal Law Amendment Act, Section 5/6 of Prevention of
Damages to Public Property Act & Sections 151, 152 Railways Act , Police
Station G.R.P (Hathras Junction), District Aligarh be released on bail on his
furnishing a personal bond and two sureties each in the like amount to the
satisfaction of the court concerned.
Order Date :- 5.1.2010
vinay