Allahabad High Court High Court

Hanuman Prasad Mishra vs State Of U.P. on 22 January, 2010

Allahabad High Court
Hanuman Prasad Mishra vs State Of U.P. on 22 January, 2010
Court No. - 25

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35926 of 2009

Petitioner :- Hanuman Prasad Mishra
Respondent :- State Of U.P.
Petitioner Counsel :- Vimal Kumar Dwivedi,R.K.Gupta
Respondent Counsel :- Govt Advocate

Hon'ble Rajesh Chandra,J.

Learned Counsel for the applicant and A.G.A. are present.
Learned counsel for the applicant pointed out that the co-accused Amit Singh
has already been granted bail by this bench on 4/12/09 in bail application
no.15712/09 and the case of the applicant is at par with him. This factual
position has not been disputed by the learned A.G.A..
Considering parity the accused-applicant is entitled for bail.
Let the accused-applicant Hanuman Prasad Mishra be released on bail in case
crime no.5/2008, under Sections 420,406,467,468, 471 IPC, PS Kotwali,
District Kanpur Nagar on his executing a personal bond and furnishing two
sureties each in the like amount to the satisfaction of the Court concerned.
Order Date :- 22.1.2010
SM