Allahabad High Court High Court

Kamlesh Kumar vs State Of U.P. on 7 January, 2010

Allahabad High Court
Kamlesh Kumar vs State Of U.P. on 7 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 563 of 2010

Petitioner :- Kamlesh Kumar
Respondent :- State Of U.P.
Petitioner Counsel :- Ajay Vikram Yadav
Respondent Counsel :- Govt.Advocate

Hon'ble Shashi Kant Gupta,J.

Heard learned counsel for the applicant, learned A.G.A. and
perused the record.

It is submitted by learned counsel for the applicant that in the
present case co accused Shyam Singh, whose case stands on the
same footing, has been granted bail by this court on 21.12.2009
in Criminal Misc. Bail Application No.33656/09 and has claimed
parity. This fact has not been disputed by the learned A.G.A.
He further submits that the applicant has no criminal history and is
in Jail since 19.9.2009.

In view of the facts and circumstances of the case and submissions
made by learned counsel for the applicant and learned A.G.A. and
without expressing any opinion on the merits of the case the
applicant is entitled to be released on bail.
Let the applicant Kamlesh Kumar involved in Case Crime No.
201 of 2009 under Sections 392,411 I.P.C., P.S. Kotwali Eka,
District Firozabad 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 :- 7.1.2010
MLK