Court No. - 35 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15482 of 2010 Petitioner :- Pandhari Respondent :- State Of U.P. Petitioner Counsel :- K.N. Singh Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Chandra,J.
Heard learned counsel for the applicant and A.G.A are present.
Learned counsel for the applicant pointed out that the co-accused Hari
Shanker having similar role has already been granted bail by another bench of
this court on 27.5.10 in bail application no. 12653 of 2010 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 Pandhari be released on bail in case crime no. 490
of 2010, under sections 147, 149, 302 I.P.C. & 3 (2) 5 SC ST Act, P.S. Line
Bazar, District Jaunpur, on his executing a personal bond and furnishing two
sureties each in the like amount to the satisfaction of the Court concerned
subject to the following conditions:-
i. The applicant shall record his attendance before the concerned C.J.M. on
the 7th day of every month.
ii. The applicant shall not tamper with the prosecution evidence.
iii. The applicant shall co-operate in the early conclusion of the trial and will
not seek any unnecessary adjournments.
In case of breach of any of the above conditions, the trial court will be at
liberty to cancel the bail.
Order Date :- 21.6.2010
SFH