Court No. - 7 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14735 of 2010 Petitioner :- Jitu Sharma And Another Respondent :- State Of U.P. Petitioner Counsel :- Ashok Kumar Sharma Respondent Counsel :- Govt.Advocate Hon'ble Mrs. Poonam Srivastava,J.
Heard learned counsel for the applicants and learned A.G.A. on behalf of the
State.
This is a case of circumstantial evidence and the co-accused Santosh and
Jagdish have been granted bail by this Court in Bail Application No. 11397
of 2010 on 12.5.2010.
Taking into consideration the facts and circumstances of the case and without
expressing any opinion on merits, the bail application is allowed on the
ground of parity.
Let the applicants Jitu Sharma S/o Jagdish and Pawan Gupta S/o Raju Gupta,
involved in Case Crime No. 72 of 2010, under Sections 302, 201, 506 I.P.C.
and 3 (2) (5) S. C., S.T. Act, P.S. Raya, District Mathura, be released on bail
on executing a personal bond and furnishing two sureties each in the like
amount to the satisfaction of the court concerned.
Order Date :- 15.6.2010
vinay