Court No. - 5 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15409 of 2010 Petitioner :- Raj Bahadur Respondent :- State Of U.P. Petitioner Counsel :- Ajay Kumar Tiwari Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicants and learned AGA.
This bail application has been filed with a prayer to release the applicant on
bail in case Crime No. 75 of 2010 under Sections 308, 323, 504 I.P.C. P.S.
Mehewaghat, District Kaushambi.
It is contended by the learned counsel for the applicant that in the present case
the applicant and co-accused Smt. Ganeshiya @ Nirmla Devi caused injury
on the person of the injured by lathi. The co-accused Smt. Ganeshiya @
Nirmla Devi has been released on bail by another bench of this Court on
10.06.2010 in Crl. Misc. Bail Application No. 14593 of 2010. The applicant is
in jail since 15.05.2010. Therefore the applicant may also be released on bail.
From the perusal of the record, it appears that the case of the applicants is
based on the same footing with the case of co-accused Smt. Ganeshiya @
Nirmla Devi . Therefore, the applicant is also entitled to get benefit of the
parity with the co-accused.
Let the applicant Raj Bahadur involved in case crime No. 75 of 2010 under
Sections 308, 323, 504 I.P.C. P.S. Mehewaghat, District Kaushambi be
released on bail on their furnishing a personal bond and two heavy sureties
each in the like amount to the satisfaction of the Court concerned.
Order Date :- 18.6.2010
Naresh