Court No. - 20 Case :- BAIL No. - 4800 of 2010 Petitioner :- Jitendra Singh @ Pintu Singh Respondent :- State Of U.P. Petitioner Counsel :- A. Rafiq Respondent Counsel :- Govt. Advocate Hon'ble Raj Mani Chauhan,J.
Heard learned counsel for the applicant and learned A.G.A. for the State as
well as perused the record.
The accused Jitendra Singh @ Pintu Singh, S/o Sri Jay Nath Singh, R/o
Allipur, P.S. Sandana, District Sitapur is involved and detained in case crime
no. 467/09 under Sections 419, 420, 467, 468, 471, 270 IPC, 2/3 of U.P.
Gangster & Anti Social Activities (Prevention), 1986, 18/27 Drug &
Cosmetic Act, 1940, from P.S. Thakurganj, District Lucknow and he has
applied for bail.
The submission of learned counsel for the applicant is that as per prosecution
case as many as six accused were arrested by Sriprakash Arvind, Sub
Inspector on 22.8.2009. On search by Sriprakash Arvind, each accused were
found in possession of pouch containing human blood of different groups.
The accused applicant and co-accused Alok Dwivedi are said to have been
absconded from the spot. Co-accused Alok Dwivedi has already been ordered
to be released on bail vide order dated 15.2.2010 passed by another bench of
this Court in Cr. Misc. Case No. 1077 (B) of 2010. The case of present
accused and co-accused Alok Dwivedi who has already been ordered to be
released on bail is identical. Therefore, the accused applicant also deserves to
be released on bail on the ground of parity.
Learned A.G.A. although opposed the bail application but fairly accepts that
the role of present accused and co-accused is identical.
Considered the submissions of learned counsel for the applicant and learned
A.G.A. for the State. Keeping in view the totality of the facts and
circumstances of the case as well as the fact the co-accused whose case is
identical to the case of accused applicant has already been ordered to be
released on bail, therefore, without expressing any opinion on the merit of the
case, the accused may also be released on bail on the ground of parity.
Let the applicant Jitendra Singh @ Pintu Singh be released on bail in the
aforesaid case crime number on his furnishing a personal bond of two sureties
each in the like amount to the satisfaction of the court concerned.
Order Date :- 28.6.2010
Santosh/-