Allahabad High Court High Court

Dilip Yadav vs State Of U.P. on 19 January, 2010

Allahabad High Court
Dilip Yadav vs State Of U.P. on 19 January, 2010
Court No. - 45

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 34616 of 2009

Petitioner :- Dilip Yadav
Respondent :- State Of U.P.
Petitioner Counsel :- Kailash Prakash Pathak
Respondent Counsel :- Govt Advocate

Hon'ble Vijay Kumar Verma,J.

Heard learned counsel for the applicant and AGA for the State.

The first and foremost submission made by learned counsel for the applicant
is that there is cross-version of the same incident and applicant Dilip Yadav
also had sustained serious injuries and hence, he should be released on bail.
For this submission, attention of the court has been drawn towards injury
report (Annexure-IV), in which injuries of the applicant Dilip Yadav have
been noted, which shows that the applicant had sustained seven injuries.

Next submission made by learned counsel is that an FIR from the side of
applicant was also registered at P.S. Kotwali, Azamgarh at case crime no.
1412-A of 2009.

I have carefully gone through the papers on record. There is cross version of
the same incident and from the side of the applicant, he as well as Prashant
Kumar Mishra had sustained injuries. Therefore, without expressing any
opinion about merit of the case, the applicant may be released on bail.

Let the applicant Dilip Yadav s/o Rajendra Yadav be released on bail in case
crime no. 1412 of 2009 under section 147, 307 IPC, P.S. Kotwali, District
Azamgarh on his executing a personal bond and furnishing two sureties each
in the like amount to the satisfaction of the court concerned.

Order Date :- 19.1.2010
yachna