Court No. - 25 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15968 of 2009 Petitioner :- Raju Respondent :- State Of U.P. Petitioner Counsel :- Yogesh Srivastava,Madhusudan Dixit Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Chandra,J.
Learned Counsel for the applicant and A.G.A. are present.
Learned counsel for the applicant pointed out that the co-accused Diwan
Singh has already been granted bail by another bench of this court 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 Raju be released on bail in case crime no.176/09,
under Section 307 IPC and 3(1)X SC/ST Act, PS Uttar, District Firozabad on
his executing a personal bond and furnishing two sureties each in the like
amount to the satisfaction of the Court concerned.
Order Date :- 22.1.2010
SM