Allahabad High Court High Court

Jassi vs State Of U.P. on 28 January, 2010

Allahabad High Court
Jassi vs State Of U.P. on 28 January, 2010
Court No. - 45

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35497 of
2009

Petitioner :- Jassi
Respondent :- State Of U.P.
Petitioner Counsel :- Kapil Tyagi
Respondent Counsel :- Govt. Advocate

Hon'ble Vijay Kumar Verma,J.

Sri Kameshwar Singh, Advocate has filed memo of appearance on
behalf of the applicant, which is taken on record. He is permitted to
appear as counsel on behalf of the applicant, as earlier engaged
counsel Sri Kapil Tyagi has no objection.

Dr. C. P. Upadhyay and Sri Sujit Kumar, Advocates have filed memo
of appearance on behalf of the complainant, which also is taken on
record.

Heard Sri Kameshwar Singh and Sri Kapil Tyagi, Advocates
appearing on behalf of the applicants, Dr. C. P. Upadhyay and Sri
Sujit Kumar, counsel for the complainant and AGA for the State.

The main submission made by learned counsel for the applicant is
that the only role assigned to the applicants Jassi and Kuldip @
Gullu in the FIR is that of exhortation and the main role of firing on
the injured has been attributed to co-accused Mukesh.

Further submission made by learned counsel is that the applicants
were not present with Mukesh at the time of alleged incident and
they have been falsely roped in this case.

Having considered the submissions made by learned counsel for the
parties and keeping in view all the facts and circumstances of the
case, but without expressing any opinion about merit, the
applicants may be released on bail.

Let the applicants Jassi s/o Dharamvir and Kuldeep @ Sri Gullu s/o
Megha be released on bail in case crime 605 of 2009 under section
307, 504, 506 IPC, P.S. Dadri District Gautam Budh Nagar on their
executing a personal bond of Rs. 30,000/- and furnishing two
sureties each in the like amount to the satisfaction of the court
concerned.

Order Date :- 28.1.2010
yachna