Allahabad High Court High Court

Satish vs State Of U.P. on 4 February, 2010

Allahabad High Court
Satish vs State Of U.P. on 4 February, 2010
Court No. - 8

Case :- BAIL No. - 170 of 2010

Petitioner :- Satish
Respondent :- State Of U.P.
Petitioner Counsel :- Avikshit Mishra,J.P. Mishra
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the applicant, learned A.G.A. and perused the
F.I.R. and other relevant papers filed in support of the bail application.

Counter affidavit filed by the State, is taken on record.

The submission of learned counsel for the applicant is that co-accused
Parshuram has already been granted bail vide Crl. Misc. Case No.8531(B) of
2009 dated 27.1.2010. Learned counsel for the applicant claims parity with
co-accused Parshuram, who has already been granted bail and the same is not
controverted by the State counsel. The applicant is in jail since 9.9.2009, as
averred in para 14 of the bail application.

Considering the overall aspects of the matter and without entering into the
merit of the case, I hereby provide that the applicant, Satish be released on
bail in Case Crime No.980/2009, under Section 459 I.P.C., P.S. Ghazipur,
District Lucknow, on his filing a personal bond and two sureties each in the
like amount to the satisfaction of the court concerned/remand magistrate.

Order Date :- 4.2.2010
Kpy