Court No. 25 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 10658 of 2010 Petitioner :- Matloom Respondent :- State Of U.P. Petitioner Counsel :- Krishna Kumar Singh. Hon. Virendra Singh, J.
Counter affidavit filed today is taken on record.
By means of this bail application, the applicant Matloom has prayed for
releasing the applicant on bail, in case Crime No. 112/2010, under sections
147, 326,452 I.P.C, Police Station Gulshaheed, District Moradabad.
Heard Sri Krishna Kumar Singh, learned counsel for the applicant and learned
A.G.A.
As per prosecution case, the accused/applicant is involved in a case of
voluntarily causing grievous heart by pouring kerosene oil on the victim with
the help of co-accused namely Ajmal and Anwar who cought hold both hands
of the complainant and another co-accused namely Aslam lit the fire, by
which the victim was burnt 15% on different part of his body, for which it is
contended on behalf of accused/applicant aforesaid that he is innocent and he
has been falsely implicated in this case, being the brother of the wife of the
complainant as there have been some matrimonial dispute in between the
complainant and the sister of accused/applicant.
Looking into the contention of both the parties, circumstances of this case and
evidence and specifically the nature of injuries, I am of this view that the
accused/applicant in this case may be enlarged on bail. Therefore, the bail
application of the accused/applicant is allowed.
Let applicant aforesaid be released on bail, in the aforesaid case Crime 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 accused shall attend and abide himself in accordance with the
conditions of the bond executed.
2. That accused 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 accused 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 :- 13.7.2010
G.S