Court No. - 35 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15586 of 2010 Petitioner :- Sunder Singh Respondent :- State Of U.P. Petitioner Counsel :- K.S. Chahar Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Chandra,J.
Heard learned counsel for the applicant and learned AGA for the State.
According to the prosecution, a robbery was committed by the unknown
person. The complicity of the accused applicant and Govinda alias Govind
Goyal came to light during investigation. Co-accused Govinda alias Govind
Goyal has already been granted bail in Criminal Misc. Bail Application
No.9585 of 2010 dated 22.4.2010.
Learned counsel for the applicant contended that the role of accused applicant
is similar to Govinda alias Govind Goyal who has already been granted bail.
This fact has not been disputed by the learned AGA.
Considering parity the accused applicant is entitled for bail.
Let accused applicant Sunder Singh be released on bail in case crime No.45 of
2010 under Sections 394, 120-B IPC of P.S. Achhnera, District Agra on his
executing a personal bond and furnishing two sureties each in the like amount
to the satisfaction of the Court concerned.
Order Date :- 21.6.2010
P