Allahabad High Court High Court

Munna Dharikar vs State Of U.P. on 27 January, 2010

Allahabad High Court
Munna Dharikar vs State Of U.P. on 27 January, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1762 of 2010

Petitioner :- Munna Dharikar
Respondent :- State Of U.P.
Petitioner Counsel :- Brijesh Kumar
Respondent Counsel :- Govt Advocate

Hon'ble Amar Saran,J.

Heard the learned counsel for the applicant and the learned A.G.A.
for the State.

Learned counsel for the applicant points out that the identically
similar placed co-accused Rakesh Kumar has been granted bail by
an earlier order dated 29.10.2009 passed by Hon’ble Ravindra
Singh, J. and the case of the applicant is distinguishable from the
case of the main accused Pramod.

Learned A.G.A. could not refute this argument.

Having heard the submissions of the learned counsel for the parties
and without expressing any opinion on the merits of the case, let
the applicant Munna Dharikar, involved in Case Crime No. 180 of
2009, under sections 304 I.P.C., Police Station Duddhi, district
Sonebhadra, be released on bail on his furnishing a personal bond
with two sureties each in the like amount to the satisfaction of the
Court concerned with the following conditions:-

1. That the applicant shall not tamper with the evidence.

2. That he shall report to the court of C.J.M. concerned in the first
week of each month to show his good conduct and behaviour till
conclusion of the trial.

In case of default in any of the above mentioned conditions, the
bail granted to the applicant shall be deemed cancelled and he shall
be taken into custody forthwith.

Order Date :- 27.1.2010
HSM