Court No. - 45 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 34583 of 2009 Petitioner :- Sabuddin Respondent :- State Of U.P. Petitioner Counsel :- S.S.Rajput Respondent Counsel :- Govt Advocate Hon'ble Vijay Kumar Verma,J.
Heard Sri S.S. Rajput, Advocate, appearing on behalf of the
applicant and learned AGA for the State.
The main submission made by learned counsel for the applicant
is that there is cross version of the same incident and from the side
of the applicant, Chhoti Begum and Smt. Nooran had sustained
injuries.
Next submission made by learned counsel for the applicant is
that FIR from the side of applicant was also lodged.
In support of aforesaid submissions, attention of the Court has
been drawn towards the copy of the FIR (annexure-6) lodged by
Chhoti Begum and injury reports of the Chhoti Begum and Nooran
(annexure-7 and 8).
Since the persons from the both side had sustained injury and
there is cross version of the same incident, hence without
expressing any opinion about merit of the case, the applicant may
be released on bail.
Let the applicant Sabuddin, son of Gani Khan, be released on
bail in case crime No. 1049 of 2009, under sections 147, 148, 323,
326, 504, 506 IPC, P.S. Quarsi, District Aligarh on his 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 :- 21.1.2010
sazia