Allahabad High Court High Court

Smt. Machhla Devi vs State Of U.P. on 30 July, 2010

Allahabad High Court
Smt. Machhla Devi vs State Of U.P. on 30 July, 2010
Court No. - 49

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14931 of 2010

Petitioner :- Smt. Machhla Devi
Respondent :- State Of U.P.
Petitioner Counsel :- Dr. G.S.D. Mishra,R.K. Dwivedi
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the applicant and learned A.G.A. for the State.

t has been contended by learned counsel for the applicant that the co accused
Rajesh has been enlarged on bail by this Court by order dated 5.5.2010,
passed in Criminal Misc. Bail Application No.10667 of 2010 and the role of
the applicant is identical to that of the co accused Rajesh and hence the
applicant is also entitled to be enlarged on bail.
Learned AGA has not disputed the aforesaid factual aspect of the matter.
Considering the nature of submissions made on behalf of the applicant, this
Court is of the view that the applicant is entitled to be enlarged on bail during
the pendency of the trial on the ground of parity.
Let the applicant Smt.Machhala Devi involved in Case Crime No.12 of 2010
under Sections419/420/467/468 and 471 IPC, P.S. Jalesar , District Etah be
released on bail on his executing a personal bond and two sureties each in the
like amount to the satisfaction of the Chief Judicial Magistrate,Etah subject to
the following conditions :-

1. The applicant shall record his attendance before theconcerned CJM on the
7th day of every month.

2. The applicant shall not tamper with the prosecution evidence.

3. The applicant shall co-operate in the early conclusion of the trial and will
not seek any unnecessary adjournments.

In case of breach of any of the above conditions, the trial Court will be at
liberty to cancel the bail.

Order Date :- 30.7.2010

cps