Court No.20
Criminal Misc. Case No.175(B) of 2010
Santosh Kumar Kori .......Applicant.
Versus
State of U.P. ...Opposite Party.
Hon'ble Raj Mani Chauhan, J.
Heard learned counsel for the applicant, learned A.G.A. for the
State.
The accused-applicant Santosh Kumar Kori is involved in Case
Crime No.719 of 2009, under Sections 147, 148, 342, 304 I.P.C., from
Police Station Kurebhar, District Sultanpur.
The submission of learned counsel for the applicant is that co-
accused Ashutosh Tripathi and Sant Ram Yadav have already been
ordered to be released on bail by this Court, vide order dated
10.12.2009 passed in Criminal Misc. Case No.8486(B) of 2009. The
role of present accused is identical to that of co-accused, who have
already been ordered to be released on bail. Therefore, present accused
also deserves to be released on bail on parity ground.
Learned A.G.A opposed the prayer for bail.
Considered the submissions of the learned counsel for the
applicant and the learned Additional Government Advocate. Keeping
in view the totality of facts and circumstances of the case as well as the
fact that the co-accused have already been ordered to be released on
bail having the similar role as of present accused without expressing
any opinion on the merits of the case, applicant may be released on
bail.
Let applicant Santosh Kumar Kori be released on bail in
aforesaid case crime number on his furnishing a personal bond with
two sureties each in the like amount to the satisfaction of the court
concerned.
08.01.2010.
Prajapati/-