Court No. - 8 Case :- BAIL No. - 8832 of 2009 Petitioner :- Ram Kishore Raot Respondent :- State Of U.P. Petitioner Counsel :- P.C.Maurya Respondent Counsel :- Govt.Advocate Hon'ble Shri Kant Tripathi,J.
Heard the learned counsel for the applicant and the learned AGA for the State
and perused the record.
The learned counsel for the applicant submitted that a mere allegation of an
attempt to commit robbery has been made against the applicant and the co-
accused. Co-accused Naveen Kumar Maurya who was also arrested on the
spot has already been enlarged on bail. It was submitted that the applicant had
a similar role and is entitled to bail on the ground of parity.
There does not appear to be any reasonable ground to believe that the
applicant will temper with the witnesses or abscond, if released on bail.
Keeping in view the nature of the offence, evidence, complicity of the
accused, the severity of the punishment and submissions of the learned
counsel for the applicant and the learned AGA, I am of the view that the
applicant has made out a case for bail.
Let the applicant Ram Kishore Raot involved in case crime no. 377 of 2009
under sections 393 IPC, P.S. Mahanagar, Lucknow be released on bail on his
furnishing a personal bond and two sureties each in the like amount to the
satisfaction of the Chief Judicial Magistrate concerned.
Order Date :- 9.7.2010
MTA