Court No. - 8 Case :- BAIL No. - 203 of 2010 Petitioner :- Varun Respondent :- The State Of U.P. Petitioner Counsel :- Ram Kumar,Alok Srivastava-Ii Respondent Counsel :- Govt.Advocate Hon'ble Ashwani Kumar Singh,J.
Counter and supplementary affidavits are taken on record.
Heard learned counsel for the applicant, the learned Additional
Government Advocate and perused the F.I.R. injury report and other
relevant papers on the record.
The submission of the learned counsel for the applicant is that there is a
cross-F.I.R. of the present case which was lodged on the orders of
Magistrate concerned on an application u/s 156(3) Cr.P.C. by co-
accused Tarun. The F.I.R. was lodged as case crime no.342-A of 2009
under sections 323,324,336,307,504,506,452 IPC against eight
persons. It is further stated that the accused-applicant got injured in that
incident. The injury report of the accused-applicant is annexed as
Annexure-6 to the bail application. It is further contended that the
injuries received on the other side i.e. complainant side are not grievous
as doctor who examined the injuries has not opined for injuries,
sustained on the complainant’s side, to be grievous. The applicant is in
jail since 24.7.2009, as averred in para 19 of the application and has no
criminal history, as averred in para 16 of the application.
Considering the facts and circumstance of the case, I direct that the
applicant Varun be released on bail in case Crime No.342/2009 u/s
307/504/506 IPC & Section 3(1) U.P.Gangster Act P.S.Kotwali
Mankapur District Gonda on his filing a personal bond and two sureties
each in the like amount to the satisfaction of the court
concerned/remand Magistrate.
Order Date :- 11.1.2010
kvg/-