Allahabad High Court High Court

Amar Singh vs State Of U.P. on 22 January, 2010

Allahabad High Court
Amar Singh vs State Of U.P. on 22 January, 2010
Court No. - 8

Case :- BAIL No. - 8358 of 2009

Petitioner :- Amar Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Sunil Kumar Singh
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Counter affidavit is taken on record.

Heard learned counsel for the applicant, the learned Additional
Government Advocate and perused the F.I.R. and other relevant papers
on the record.

The submission of the learned counsel for the applicant is that co-
accused Govind Singh has already been granted bail by the order dated
18.12.2009 passed by this Court in Crl. Misc. Case No.8767(B) of
2009. Further submission of learned counsel for the applicant is that
there is a cross version of this case and the F.I.R. of the same was
lodged as case crime no.448-A/2009 u/s 147/148/149/336/504/506 IPC.
This incident had taken place on 19.7.2009 at about 9.00 A.M., as
admitted by both the parties. The dispute shown in both the F.I.R.s is of
some agricultural land. There are two persons injured from the side of
the accused-applicant, as averred in the F.I.R. At this stage it cannot be
said as to who was the aggressor. The applicant is in jail since
28.7.2009, as averred in para 10 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 be released on bail in case Crime No.448/2009 u/s
147/148/149/307/504 IPC P.S.Harpalpur District Hardoi 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 :- 22.1.2010
kvg/-