Allahabad High Court High Court

Ram Prakash vs The State Of U.P. on 5 August, 2010

Allahabad High Court
Ram Prakash vs The State Of U.P. on 5 August, 2010
Court No. - 29

Case :- BAIL No. - 5865 of 2010

Petitioner :- Ram Prakash
Respondent :- The State Of U.P.
Petitioner Counsel :- Basant Lal,Dileep Kumar
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the applicant, learned A.G.A. and
perused the entire record of the case.

It is alleged that accused applicant has helped in enticing away
the prosecutrix.

The submission of learned counsel for the applicant is that co-
accused Sanjay has already been granted bail by this Hon’ble
Court vide Criminal Misc.Case No.4129 (B) of 2010, dated
2.6.2010 and the case of the present applicant is similar to that
of co-accused. Learned counsel for the applicant claims parity,
which is not disputed by the State counsel. The applicant is in jail
since 4.3.2010 and has no criminal history, as averred in paras
11 & 12 of the bail application, which is admitted by the State.
Considering the overall aspects of the matter, I hereby provide
that the applicant be released on bail in Case Crime
No.120/2010, under Sections 363, 366, 368 IPC, P.S. Hargaon,
District Sitapur, on his filing a personal bond and two sureties
each in the like amount to the satisfaction of the court concerned.
Order Date :- 5.8.2010
A