Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17635 of 2010 Petitioner :- Shyama Charan Respondent :- State Of U.P Petitioner Counsel :- N.K. Singh Respondent Counsel :- Govt Advocate Hon'ble B.N. Shukla,J.
Heard learned counsel for the applicant and learned A.G.A. appearing for the
State.
It is contended by the learned counsel for the applicant that co-accused Ram
Baran and Amar Singh have been granted bail by this court and the case of the
applicant stands on same footing. In the statement of witnesses filed along
with supplementary affidavit, same allegations have been made against the
applicant which were against co-accused Ram Baran.
Learned A.G.A. opposed the bail prayer and conceded that the case of the
applicant stands on same footing with co-accused Ram Baran.
Co-accused have been granted bail by this court and the case of the applicant
stands on same footing.
Considering the facts and circumstances of the case and submissions made by
the learned counsel for the applicant and without expressing any opinion on
the merits of the case, the applicant is also entitled to be released on bail on
the ground of parity.
Let the applicant Shyama Charan involved in Case Crime No.863 of 2009,
U/s 302, 506, 120-B I.P.C., Police Station Kamal Ganj, District Farrukhabad
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 :- 12.7.2010
Gaurav