Allahabad High Court High Court

Vinod vs State Of U.P. on 16 June, 2010

Allahabad High Court
Vinod vs State Of U.P. on 16 June, 2010
Court No. - 3

Case :- BAIL No. - 2924 of 2010

Petitioner :- Vinod
Respondent :- State Of U.P.
Petitioner Counsel :- Vishwanth Singh
Respondent Counsel :- Govt.Advocate

Hon'ble Shri Narayan Shukla,J.

Counter affidavit filed today is taken on record.
Heard learned counsel for the applicant and the learned A.G.A.
The learned counsel for the applicant submits that the case of the
present accused is identical to that of co-accused, who have already
been ordered to be released on bail. Therefore, the present accused
also deserves to be released on bail.

Considering the facts and circumstances of the case as well as
the fact that co-accused having identical role as the present accused,
have already been ordered to be released on bail, without expressing
any opinion on the merits of the case, the accused applicant may also be
released on bail.

Let applicant Vinod be released on bail in case crime
no.121/2009 under sections 147,148,149,302,307,325,323,506 IPC and
7 Criminal Law Amendment Act, P.S. Satrikh, District Barabanki on his
furnishing a personal bond and two sureties each in the like amount to
the satisfaction of the concerned/remand Magistrate.

Order Date :- 16.6.2010
GSY