Court No. - 18 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 32978 of 2009 Petitioner :- Haseen Respondent :- State Of U.P. Petitioner Counsel :- Mohd. Yousuf Respondent Counsel :- Govt. Advocate Hon'ble Virendra Singh,J.
By means of this bail application, the applicant has prayed for
releasing the applicant on bail, in case Crime No.98/761 of 2009, under
sections 323, 324 and 307 I.P.C, Police Station Sadar Bazar, Saharanpur,
District Saharanpur. .
Heard learned counsel for the applicant and learned A.G.A.
As per prosecution case, the present accused/applicant is involved in a case of
attempt to commit murder of Shiv thereby inflicting injuries by knife on his
person, for which it is contended on behalf of accused/ applicant that co-
accused Aswani has already been enlarged on bail who is said to have been
charge sheeted for inflicting and causing injuries by the knife. It is also
submitted that one of the co-accused named Guddu has not been found
involved in the case, as per investigation report. It is further submitted that as
per X-Ray report, there is no bony injury found on the person of injured nor
grievous nature of the injury is reported in the medical report as well as in the
X-Ray report.
Looking into the entire facts and circumstances on record and in the light of
the contentions of both the parties and specially this fact on record that no
bony injury was seen in the X-Ray report and there is no report about the
grievous injury to cause the death of the injured is reported, I do find it a fit
case for bail in which the accused/ applicant may be enlarged on bail. This
bail application is allowed.
Let applicant Haseen be released on bail, in case Crime No.98 of
2009, under sections 323, 324 and 307 I.P.C, Police Station Sadar Bazar,
Saharanpur, District Saharanpur on his furnishing a personal bond with two
sureties each in the like amount to the satisfaction of the court concerned
subject to the following conditions.
1. that such person shall attend in accordance with the conditions of
the bond executed.
2. that such person shall not commit an offence similar to the offence
of which he is accused, or suspected, of the commission of which he is
suspected, and
3. that such person shall not directly or indirectly make any
inducement, threat or promise to any person acquainted with the facts
of the case so as to dissuade him from disclosing such facts to the
Court or to any police officer or tamper with the evidence
Order Date :- 3.2.2010
G.S