Court No. - 34 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1077 of 2010 Petitioner :- Akram Respondent :- State Of U.P. Petitioner Counsel :- Sandhya Sachan,Irshad Ahmad Respondent Counsel :- Govt Advocate Hon'ble Ram Autar Singh,J.
Heard Irshad Ahmad, learned counsel for the applicant and learned AGA for
the State. on this application for bail moved in case crime no. 1277 of 2009
under Section 498-A and 307 IPC and 3/4 D.P. Act Police Station Kotwali,
District Ghaziabad.
Learned counsel for the applicant has submitted that co-accused Smt. Salma,
Mobin and Aslam have been granted bail by the courts below and the learned
Sessions Judge in his order of rejection of the bail of the applicant has
specified that the injuries on the victim have been found simple in nature. It
has further been submitted that the applicant is lying in judicial custody since
30.10.2009 and a litigation is going on between the parties and a case for
restoration of conjugal rights have been filed in the Court of Bulndshahar by
the applicant. It has also been submitted that the victim left the house of the
applicant on 12.06.2009 and the injury report has been concocted because
occurrence is alleged to have taken place at Bulandshahar and injuries are
alleged to have been examined in Ghaziabad and thus the entire case is
concocted.
Considering the facts and circumstances of the case application for bail
moved on behalf of the Akram is allowed and he is directed to be released
subject to his furnishing two sureties and personal bond each in the like
amount to the satisfaction of the court concerned.
Order Date :- 2.8.2010
Abhishek Sri.