Court No. - 52 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 26493 of 2009 Petitioner :- Chandrashekhar Lodhi Respondent :- State Of U.P. Petitioner Counsel :- Mahesh Kumar Gupta Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
Heard learned counsel for the applicant, learned AGA for the State and
perused the record.
The present criminal misc. bail application has been filed with the prayer to
enlarge the applicant on bail in Case Crime No.133 of 2009, under Section
307 IPC and 7 of Criminal Law Amendment Act, P.S. Rath, District
Hamirpur.
Learned counsel for the applicant submitted that applicant was falsely
implicated in the present case and it appears that injury was manufactured just
to implicate the applicant. In the present case, applicant is in jail since
29.1.2009.
The aforesaid prayer for bail was opposed by learned AGA on the ground
that informant was known to applicant and there was specific allegation that
applicant fired with countrymade pistol due to enmity causing fire-arm injury
on shoulder and face of the informant. The injury report has supported the
prosecution case and version of the first information report. Hence applicant
is not entitled for bail.
In view of aforesaid facts, without expressing any opinion on merit, it is not a
fit case for bail. Accordingly, the application for bail is rejected.
However, the trial court is expected to conclude the trial as expeditiously as
possible, preferably, within four months
Order Date :- 8.7.2010
Pramod