Court No. - 49 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16982 of 2010 Petitioner :- Monti Respondent :- State Of U.P. Petitioner Counsel :- Ashwini Kumar Srivastava,Manoj Kumar Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Bala Krishna Narayana,J.
Heard learned counsel for the applicants and learned A.G.A. for the State.
It is contended by learned counsel for the applicant that there is cross version
of the incident from both the sides. FIRs have been registered and both sides
have sustained injuries. From the side of the prosecution, three persons
sustained injuries and from the side of the applicant also two persons
sustained injuries. The prosecution has not come with clean hands. It is very
difficult to decide as to which of the side was aggressor. The applicant is in
jail since 24.05.2010.
It was next contended that the applicant is absolutely innocent and has been
falsely implicated in the instant case.
In view of the facts and circumstances of the case and submissions made by
the learned counsel for the applicants and without expressing any opinion on
the merits of the case the applicant is entitled to be released on bail.
Let the applicant Monti S/o Veer Singh involved in case crime no. 150 of
2010 under Sections 308, 323, 504 and 506 I.P.C. P.S. Lal Kurti District
Meerut, be released on bail on his executing a personal bond and furnishing
two sureties each in the like amount to the satisfaction of the court concerned
subject to the following conditions:-
I. The applicant shall record his attendance before the concerned
C.J.M. On the 7th day of every month.
II. The applicant shall not tamper with the prosecution evidence.
III. The applicant shall co-operate in the early conclusion of the trial
and will not seek any unnecessary adjournment.
In case of breach of any of the above conditions, the trial court will be at
liberty to cancel the bail.
Order Date :- 20.7.2010
YK