Court No. - 7 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15130 of 2010 Petitioner :- Asharaf Respondent :- State Of U.P. Petitioner Counsel :- Pawan Kumar Shukla Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastava,J.
Heard learned counsel for the applicant and learned AGA for the
State.
It has been contended by the learned counsel for the applicant that
co-accused Rashid has been allowed bail in crl. misc. bail
application no. 7080 of 2010, co-accused Farukh has been allowed
bail in crl. misc. bail application no. 8555 of 2010, coaccused
Jalees @ Chhotu has been allowed bail in crl. misc. bail
application no. 12550 of 2010, co-accused Arman has been
allowed bail in crl. misc. bail application no. 13723 of 2010 and
co-accused Asif has been allowed bail in crl. misc. bail application
no. 14055 of 2010. The case of the present applicant is identical to
that of other co-accused who have been allowed bail.
Taking into consideration facts and circumstances of the case,
without expressing any opinion on merits, bail application is
allowed on the ground of parity.
Let applicant Asharaf son of Hamid involved in case crime no. 16
of 2010, under section 396/412 IPC, Police Station Bhagatpur,
District Moradabad 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 on the following conditions:
1. The applicant will not tamper with the evidence during the trial.
2. The applicant will not pressurize / intimidate the prosecution
witness.
3. The applicant will appear before the trial court on the date fixed.
4. The applicant shall report to the police station concerned in the
first week of each month to show his good conduct and behaviour.
In case of any breach of any of the aforementioned conditions, the
court below shall be at liberty to cancel the bail.
Order Date :- 16.6.2010
SR