Allahabad High Court High Court

Udai Prakash vs State Of U.P. on 8 July, 2010

Allahabad High Court
Udai Prakash vs State Of U.P. on 8 July, 2010
Court No. - 45

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15889 of 2010

Petitioner :- Udai Prakash
Respondent :- State Of U.P.
Petitioner Counsel :- Tripurari Sharan Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble S.C. Agarwal,J.

Learned counsel for the applicant is permitted to correct the police station in
the application for bail.

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

Co-accused Ajimullah @ Ajimulla having identical case has already been
granted bail by another Bench of this court vide order dated 24.6.2010 passed
in Criminal Misc. Bail Application No. 15888 of 2010. Therefore, the
applicant is also entitled for bail on the ground of parity.

Let the applicant Udai Prakash involved in case crime No. 483 of 2007,
under Sections 419, 420, 467, 468, 471, 406 I.P.C., Police Station Jogiya
Udayapur, district Siddharth Nagar be released on bail on executing a
personal bond and furnishing two sureties each in the like amount to the
satisfaction of court concerned.

Order Date :- 8.7.2010
Rkb