Court No. - 6 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 11466 of 2010 Petitioner :- Ramesh Respondent :- State Of U.P. Petitioner Counsel :- Haridwar Singh Respondent Counsel :- Govt Advocate Hon'ble Bala Krishna Narayana,J.
Heard learned counsel for the applicant and learned AGA for the State.
It is contended that co-accused Jitendra has been granted bail by this Court in
Criminal Misc. Bail Application No.584 of 2010 vide order dated 4.2..2010
and since the role assigned to the applicant is identical to that of the co-
accused, he is also entitled to bail on the ground of parity.
After having considered the rival submissions made on behalf of the applicant
and the fact that the role of the applicant is similar to that of the co-accused
who has been granted bail by this Court, I am of the view that the applicant is
also entitled to be enlarged on bail on the ground of parity.
Let the applicant Ramesh involved in Case Crime No. 917 of 2009 under
Sections 380, 411 IPC.,P.S. New Agra, District Agra be released on bail on
his executing a personal bond and furnishing two sureties each in the like
amount to the satisfaction of the court concerned subject to the following
conditions :-
1. The applicant shall record his attendance before the concerned CJM on
the 7th day of every month.
2. The applicant shall not tamper with the prosecution evidence.
3. The applicant shall co-operate in the early conclusion of the trial and
will not seek any unnecessary adjournments.
In case of breach of any of the above conditions, the trial Court will be at
liberty to cancel the bail.
Order Date :- 16.6.2010
Pk