Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 28509 of 2009 Petitioner :- Raman Respondent :- State Of U P Petitioner Counsel :- Sudhir Shandilya,Sudamaji Shandilya Respondent Counsel :- Govt Advocate,Hans Pratap Singh Hon'ble Amar Saran,J.
Heard learned counsel for the applicant and the learned A.G.A. for
the State.
It is argued by the learned counsel for the applicant that the main
role of firing on the deceased Manoj Kumar has been assigned to
the co-accused Mukhiya. The similarly placed co-accused Govind
Singh, Udai Singh and Roop Singh have been granted bail by this
Court ,on this ground, the applicant is entitled to bail on the
ground of parity.
In this view of the matter, without commenting on the merits of the
case, let the applicant Raman alias Raghavendra involved in Case
Crime No. 249 of 2009, under sections 147, 148, 149, 323, 504,
302, 506 and 307/34 IPC, Police Station Kotwali Jalaun, district
Jalaun, be released on bail on his furnishing a personal bond with
two sureties each in the like amount to the satisfaction of the Court
concerned subject to the conditions imposed in the order of the co-
accused Govind Singh and Udai Singh passed by Hon’ble
Ravindra Singh, J.
Order Date :- 6.1.2010
HSM