Allahabad High Court High Court

Rajni @ Rama Shanker vs State Of U.P. on 13 July, 2010

Allahabad High Court
Rajni @ Rama Shanker vs State Of U.P. on 13 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 13604 of 2010

Petitioner :- Rajni @ Rama Shanker
Respondent :- State Of U.P.
Petitioner Counsel :- Sanjay Singh Senger,Jagdish Singh Sengar
Respondent Counsel :- Govt Advocate

Hon'ble B.N. Shukla,J.

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

Learned counsel for the applicant has contended that as per FIR version the
applicant was armed with country made pistol and there is allegation that two
accused Ashok and Ramesh had fired shot with licensee revolver and the ante
mortem injuries show in the postmortem report that it could be caused by
revolver and not by country made pistol. It is further contended that the
injured himself has not received any fire arm injury. The applicant is in jail
since 25.11.2009.

Learned A.G.A. has contended that nature of the ante mortem injuries show
that injuries could be caused by country made pistol.

This is broad day light murder case. 15 ante mortem injuries have been found
in the postmortem report out of which 14 wounds of gun shot are entry and
exit. The FIR has been lodged on the same day i.e. 25.11.2009 at 3.10 p.m.
There is specific allegation against the applicant.

Considering the facts and circumstances of the case but without expressing
any opinion on the merit of the case, I do not find any merit in the bail
application.

Consequently, the prayer for bail of the applicant Rajni alias Rama Shankar is
hereby rejected at this stage.

Order Date :- 13.7.2010
Masarrat