Court No. - 43 Case :- CRIMINAL APPEAL No. - 4266 of 2010 Petitioner :- Ram Ratan Respondent :- State Of U.P. Petitioner Counsel :- Yogendra Yadav Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the appellant and the learned A.G.A.
Admit.
Issue notice.
Summon the lower court record at an early date.
Dated 3.7.2010
NA
(Order on the bail application)
Hon’ble Ravindra Singh,J.
Heard learned counsel for the appellant and the learned A.G.A.
It is contended by learned counsel for the appellant that the allegation of
discharging the shot and causing injury on the person of the injured is
assigned to the appellant, according to the medical examination report the
injured has sustained one gun shot wound of entry, the x-ray report has not
been produced by the prosecution to show the nature of the injury, maximum
sentence of five years has been awarded by the trial court.
Let the appellant Ram Ratan convicted in S.T. No. 326 of 2008 under
Sections 307 I.P.C. P.S. Jasrana District Firozabad be released on bail on his
furnishing a personal bond and two 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 :- 3.7.2010
N.A.