Allahabad High Court High Court

Satyapal vs State Of U.P. on 2 April, 2010

Allahabad High Court
Satyapal vs State Of U.P. on 2 April, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 1704 of 2010

Petitioner :- Satyapal
Respondent :- State Of U.P.
Petitioner Counsel :- Mithilesh Kumar Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble Ashok Kumar Roopanwal,J.

Heard Mr. M. K. Tiwari, learned counsel for the appellant, learned AGA for
the State and perused the record.

Admit.

Summon the lower court record.

It has been argued by Mr. Tiwari that three persons received injuries in the
incident. Injuries of two persons were simple in nature. One injury of injured
Rambabu was on the head and it was fracture of the perital bone. Rambabu in
his statement could not state that who had caused the injujry. PW6 stated that
this injury was inflicted by Guddu, therefore, the appellant should be granted
bail.

Considering the above arguments, I do feel that it is a fit case for bail.

The appellant Satyapal, who was convicted and sentenced vide judgment and
order dated 19.3.2010 passed by the Additional Sessions Judge/ F.T.C. No. 1,
Rampur, in S. T. No. 186 of 2008, State Vs. Satyapal, is admitted to bail
during the pendency of this appeal on his executing a personal bond of Rs.
20,000/- with two sureties each of the like amount to the satisfaction of the
Court concerned. It is further directed that during the pendency of this appeal
the execution of the sentence shall remain suspended.

Order Date :- 2.4.2010
Pcl