Allahabad High Court High Court

Subhawati And Others vs State Of U.P. on 6 August, 2010

Allahabad High Court
Subhawati And Others vs State Of U.P. on 6 August, 2010
Court No. - 49

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12377 of 2010

Petitioner :- Subhawati And Others
Respondent :- State Of U.P.
Petitioner Counsel :- Awadhesh Rai
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the applicants and learned A.G.A. for the State.
It has been contended by learned counsel for the applicants that co-accused
Smt. Subhawati, mother-in-law has been granted bail by this court vide order
dated 27.5.2010 passed in Criminal Misc. Bail Application no. 12377 of 2010
and since the roles of the applicants are identical to that of the co-accused
Smt. Subhawati, the applicants are also entitled to bail on the ground of
parity.

It was next contended that the applicants are in jail since 23.3.2010
Considering the nature of submissions made by learned counsel for the
applicants, this Court is of the view that the applicants are entitled to be
enlarged on bail on the ground of parity during the pendency of the trial.
Let the applicants Babloo son of Ram Bachan and Ram Bachan son of Sarjoo
involved in case crime no. 157 of 2010, under Sections 498-A, 201, 304-B,
I.P.C., & 3/4 Dowry Prohibtion Act, P.S. Suhwal, District Ghazipur, be
released on bail on his executing a personal bond and furnishing two sureties
each in the like amount to the satisfaction of the court concerned subject to
the following conditions:-

I. The applicants shall record their attendance before the concerned C.J.M. On
the 7th day of every month.

II. The applicants shall not tamper with the prosecution evidence.
III.The applicants shall co-operate in the early conclusion of the trial and will
not seek any unnecessary adjournments.

Order Date :- 6.8.2010
vks