Allahabad High Court High Court

Ram Saran vs State Of U.P. on 4 August, 2010

Allahabad High Court
Ram Saran vs State Of U.P. on 4 August, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 31153 of 2009

Petitioner :- Ram Saran
Respondent :- State Of U.P.
Petitioner Counsel :- Sheo Ram Singh,Janardan Yadav
Respondent Counsel :- Govt. Advocate,Zafar Abbas

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicant, learned AGA for the State and
perused the record.

It is contended by learned counsel for the applicant that it is improbable that
applicant would go to the deceased and commit murder without concealing
his face and there is delay in FIR and post-mortem report shows close range
firing and applicant had enmity with the informant and this is the reason that
he has been falsely implicated in this case. It is further contended that
deceased himself had enemies and it appears that he was eliminated by some
other person

Learned private counsel from the side of the complainant has contended that
there is specific allegation against the applicant that he had fire shot and
committed murder of the deceased.

Learned AGA has also supported the same facts.

Perused the postmortem report. There is specific role against the applicant.
Hence, bail application is hereby rejected.

Session Trial No. 112 of 2010 is pending in the lower court. Trial Court is
directed to expedite the trial and try to conclude within six months if possible
from the date when certified copy is made available provided the applicant
cooperates.

Order Date :- 4.8.2010
Sushma