Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19602 of 2010 Petitioner :- Anil Dixit Respondent :- State U.P. Petitioner Counsel :- Akhilesh Srivastava Respondent Counsel :- Govt. Advocate Hon'ble B.N. Shukla,J.
Heard Sri IM Khan, learned counsel for the applicant, Sri Devendra
Dehma, learned counsel for the complainant and learned A.G.A.
appearing for the State.
It is contended by the learned counsel for the applicant that as per
FIR version the injury was caused by Lokesh alias Dolly by knife. It is
further contended that co-accsued Umesh Dixit has already been
allowed bail by this Court.
Sri Devendra Dehma, learned counsel for the complainant
contended that the applicant was involved in committing murder of the
deceased and inflicting injuries to the injured. Injured Prem and Akash
have received grievious injuries and Akash was operated upon.
Learned A.G.A. supported the arguments of the learned counsel for
the complainant.
Perused the injury reports of the injured. Allegation of causing death
has been made against co-accused Lokesh alias Dolly. Co-accused
Umesh Dixit has been allowed bail by this Court and the case of the
present applicant on the same footings. The applicant has no criminal
history and is in jail since 29.1.2010.
Considering the facts and circumstances of the case and
submissions made by the learned counsel for the applicant and
without expressing any opinion on the merits of the case, the applicant
is entitled to be released on bail.
Let the applicant Anil Dixit involved in Case Crime No. 50 of 2010
under Sections 147, 148, 149, 307, 302 IPC & Section 3(2)(5) SC &
ST Act, Police Station Quarsi , District Aligarh be released on bail on
his furnishing a personal bond with two sureties each in the like
amount to the satisfaction of the court concerned.
Order Date :- 29.7.2010
SU.