Court No. - 8 Case :- BAIL No. - 691 of 2010 Petitioner :- Rajesh Pandey Respondent :- State Of U.P. Petitioner Counsel :- R.K. Dubey Respondent Counsel :- Govt. Advocate Hon'ble Ashwani Kumar Singh,J.
Heard learned counsel for the applicant, learned A.G.A. and perused the
F.I.R. and other relevant papers filed in support of the bail application.
The submission of learned counsel for the applicant is that co-accused Sunil
Kumar alias Sunees Kumar Pandey has already been granted bail vide Crl.
Misc. Case No.3574(B) of 2009 dated 6.10.2009.
Learned counsel for the applicant submits that the case of present applicant is
on same footing and claims parity. Learned State counsel Sri V.K. Shukla
does not dispute the contention of learned counsel for the applicant. The
applicant is in jail since 13.2.2009, as averred in para 13 of the bail
application and has no previous criminal history, as mentioned in para 12 of
the bail application.
Considering the overall aspects of the matter and without entering into the
merit of the case, I hereby provide that the applicant, Rajesh Pandey be
released on bail in Case Crime No.57/2009, under Sections 324/307/504/506
I.P.C., P.S. Jaisinghpur, District Sultanpur, on his filing a personal bond and
two sureties each in the like amount to the satisfaction of the court
concerned/remand magistrate.
Order Date :- 2.2.2010
Kpy