Allahabad High Court High Court

Sandesh Alias Sannu vs State Of U.P. on 11 January, 2010

Allahabad High Court
Sandesh Alias Sannu vs State Of U.P. on 11 January, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 34553 of 2009

Petitioner :- Sandesh Alias Sannu
Respondent :- State Of U.P.
Petitioner Counsel :- Apul Misra,Shri.P.N.Mishra
Respondent Counsel :- Govt Advocate

Hon'ble Amar Saran,J.

Heard learned counsel for the applicant, Shri P.K. Srivastava and
Shri B.K. Singh for the complainant and learned Additional
Government Advocate.

It is argued by the learned counsel for the applicant that the co-
accused Ravish has been granted bail by an order dated
22.12.2009. It is further argued that the case of the applicant could
not be distinguished from the case of the co-accused.

Learned counsel for the complainant and learned AGA could not
dispute this position.

Having considered the submissions of the parties and without
expressing any opinion on the merits of the case, let the applicant
Sandesh alias Sannu, involved in case crime No. 143 of 2009,
under sections 302/201 IPC, police station Saroorpur, district
Meerut, 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.

Order Date :- 11.1.2010
Ishrat