Allahabad High Court High Court

Shyoraj vs State Of U.P. on 30 July, 2010

Allahabad High Court
Shyoraj vs State Of U.P. on 30 July, 2010
Court No. - 43

Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 4888 of 2010

Petitioner :- Shyoraj
Respondent :- State Of U.P.
Petitioner Counsel :- Lal Prabhakar Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the appellant and learned A.G.A.

Admit.

Issue notice.

Summon the trial court record at an early date.

Order Date :- 30.7.2010
RPD

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 the appellant was under intoxication at the time of the
commission of the alleged offence. It is said that he discharged the shot
which hit on the stomach of the injury. The appellant was on bail during the
pendency of the trial, he has not misused the liberty of bail.

Let the appellant Shyoraj convicted in S.T. No. 1455 of 2008 under sections
307, 307/34 IPC, P.S. Ughaiti District Badaun 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.

The realization of fine shall remain stayed during the pendency of the appeal.

Order Date :- 30.7.2010
RPD