Court No. - 33 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16166 of 2010 Petitioner :- Sunil Respondent :- State Of U.P. Petitioner Counsel :- Amit Daga Respondent Counsel :- Govt. Advocate Hon'ble S.C. Agarwal,J.
Memo of appearance filed by Sri Pankaj Bharti on behalf of the
complainant is taken on record.
Supplementary affidavit filed by learned counsel for the
applicant is also taken on record.
Heard Sri Amit Daga, learned counsel for the applicant, learned
AGA for the State, Sri Pankaj Bharti, learned counsel for the
complainant and perused the record.
It is submitted by the learned counsel for the applicant that there
is a cross case and from the side of defence one Smt. Kusum
sustained injuries in the incident, which have not been explained
by the prosecution. The injuries of both the injured were found
simple in nature and the applicant is in jail for the last more than 5
months.
Learned AGA and learned counsel for the complainant
submitted that the alleged cross FIR was lodged after about six
days and false medical certificate has been obtained by Smt.
Kusum.
Considering submissions advanced by learned counsel for the
parties and without expressing any opinion on the merits of the
case, I find it to be a fit case for bail.
Let applicant Sunil involved in case crime No. 168 of 2010,
under Section 307 IPC, P.S. Kotwali Nagar, District-
Muzaffarnagar be released on bail on executing a personal bond
and furnishing two sureties each in the like amount to the
satisfaction of court concerned.
Order Date :- 29.6.2010
KU