Court No. - 43 Case :- CRIMINAL APPEAL No. - 4640 of 2010 Petitioner :- Santosh Respondent :- State Of U.P. Petitioner Counsel :- S.K. Yadav Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the appellant and learned A.G.A.
It is contended by learned counsel for the appellant that according to the
prosecution version at the exhortation of Titu and Ram Ratan, appellant and
co-accused discharged the shots. After investigation the final report has been
submitted in favour of the Titu and Ram Ratan. It is alleged that appellant and
co-accused discharged the shots consequently the injured sustained injury. It
has been specifically stated by the injured that only one shot hit on his person.
It has not been specified as to whose shot hit on his person. The appellant
was on bail during pendency of the trial. He has not misused the liberty of
bail.
Let the appellant Santosh convicted in S.T. No. 13 of 2009 under Sections
307/34 I.P.C. P.S. Dadon, District Aligarh be released on bail on his
furnishing a personal bond and two heavy sureties each in the like amount to
the satisfaction of the Court concerned.
Realization of fine shall remain stayed during the pendency of the appeal.
Order Date :- 22.7.2010
RPD