Sishu vs State Of U.P. on 22 January, 2010

0
47
Allahabad High Court
Sishu vs State Of U.P. on 22 January, 2010
                                                              Court No. 20


                    Crl Misc Case No. 362 (B) of 2010

Sishu                                                         Applicant
                                     Vs
State of U.P.                                                 Opp. Party

                    Crl Misc Case No. 439 (B) of 2010

Nagendra Singh alias Lal Singh                                Applicant
                                     Vs
State of U.P.                                                 Opp. Party


Hon'ble Raj Mani Chauhan, J.

Learned A.G.A files counter affidavit in Crl Misc Case No. 362 (B)
of 2010, which is taken on record.

Applicants Sishu and Nagendra Singh alias Lal Singh are involved
and detained in Case Crime No. 901 of 2009, under Section 302 I.P.C.,
from Police Station Ajgain, District Unnao. They have moved separate bail
applications as mentioned above. Both the bail applications relate to same
Case Crime No. 901 of 2009, therefore, both the bail applications are being
disposed of by a common order.

Heard learned counsel for the applicants, learned A.G.A. for the
State and perused the record.

The submission of learned counsel for the applicants is that co-
accused Ram Singh having identical role as the present accused applicants
has already been ordered to be released on bail vide detailed and reasoned
order dated 18.01.2010 passed by this Court in Crl Misc Case No. 7856 (B)
of 2009. Therefore, present accused applicants also deserve to be released
on bail on the parity ground.

Learned A.G.A although opposed the bail application but fairly
accepts that the co-accused Ram Singh whose case is similar to the case of
present accused applicants, has already been ordered to be released on bail
by this Court.

Considered the submissions of the learned counsel for the applicants
and the learned Additional Government Advocate. Keeping in view the fact
that co-accused Ram Singh has already been ordered to be released on bail,
without expressing any opinion on the merits of the case, applicants may be
released on bail.

Let applicants Sishu and Nagendra Singh alias Lal Singh be released
on bail in aforesaid case crime number on their furnishing a personal bond
with two sureties each in the like amount to the satisfaction of the court
concerned.

22.01.2010
Renu/-

LEAVE A REPLY

Please enter your comment!
Please enter your name here