Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 11058 of 2010 Petitioner :- Shravan Kumar Respondent :- State Of Up S Petitioner Counsel :- Pavan Kishore Respondent Counsel :- Govt Advocate Hon'ble Shashi Kant Gupta,J.
Heard learned counsel for the applicant, learned A.G.A. and perused the
record.
Learned counsel for the applicant submits that the applicant is innocent and
has been falsely implicated. It is further submitted by learned counsel for the
applicant that in the present case co accused Km. Suparna Dwivedi, Mohd.
Rasheed and Mohd. Gaus , whose case stands on the same footing, have been
granted bail by this Court on 5.1.2010, 8.4.2010 and 8.4.2010 in Criminal
Misc. Bail Application Nos. 34491 of 2009, 8253 of 2010 and 8270 of 2010
respectively and has claimed parity. This fact has not been disputed by the
learned A.G.A. He further submits that the applicant has no criminal history
and is in Jail since 11.10.2009.
Keeping in view the nature of the offence, evidence, complicity of the
accused, severity of punishment and submissions of the learned counsel for
the parties, I am of the view that the applicant has made out a case for bail.
Let the applicant Shravan Kumar involved in Case Crime No. 1622A/2009
under Section 419, 420, 467, 468, 471, 384 IPC and 7 Criminal Law
Amendment Act , P.S. Rath , District Hamirpur be released on bail on his
furnishing a personal bond and two sureties each in the like amount to the
satisfaction of the court concerned .
Order Date :- 10.5.2010
IA /Pr