Allahabad High Court High Court

Atar Singh & Others vs State Of U.P. on 12 August, 2010

Allahabad High Court
Atar Singh & Others vs State Of U.P. on 12 August, 2010
Court No. - 43

Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 5308 of 2010

Petitioner :- Atar Singh & Others
Respondent :- State Of U.P.
Petitioner Counsel :- Zafeer Ahmad
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the appellants and learned A.G.A.
Admit. Issue notice.

Summon the trial court record at an early date.
Order Date :-12.8.2010
Su

( order on Bail Application)
Hon’ble Ravindra Singh,J.

Heard learned counsel for the appellants and learned A.G.A.
It is contended by learned counsel for the appellants that according to
the prosecution version the appellants discharge the shots by their fire
arms consequently injured Jaswant sustained injuries. According to the
medical examination report, the injured has sustaied two fire wounds of
entry, both of the injuries were not dangerous to life. The appellants
were on bail during pendency of the trial, they have not misused the
liberty of bail.

Let the appellants Atar Singh, Chattar Singh Jitendra Singh and Samar
Pal convicted in S.T. No. 388 of 2004 , Case Crime No. 165 of 2003,
under section 307/34 I.P.C., P.S. Mainather, District Moradabad be
released on bail on their 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 :- 12.8.2010
Su