Allahabad High Court High Court

Kripa Shankar @ Mintu vs State Of U.P. on 6 July, 2010

Allahabad High Court
Kripa Shankar @ Mintu vs State Of U.P. on 6 July, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 11821 of 2009

Petitioner :- Kripa Shankar @ Mintu
Respondent :- State Of U.P.
Petitioner Counsel :- L.P. Singh,Ashok Kr.Maurya,P.K.Giri,Vinod Kumar
Sharma
Respondent Counsel :- Govt. Advocate,A.K.Pandey

Hon'ble Arvind Kumar Tripathi,J.

List revised.

Heard learned counsel for the applicant, learned AGA and perused the
record.

The contention of the applicant is that he was falsely implicated due to
enmity. The civil proceeding is also pending in between the parties in which
there was an injuction order which was violated by other side. He also
conteded that there was single firearm injury. However, there was no internal
damage as per the medical report, hence the applicant who is in jail 27.1.2009,
is entitled for bail.

Learned A.G.A. opposed the prayer for bail on the ground there is criminal
history against the applicant. Apart from that the specific role of firing was
assigned to the applicant causing injury to the injured on face and near the
eye, hence he is not entitled for bail.

Considering the fact and circumstances of the case at this stage it is not a fit
case for bail and this bail application is accordingly rejected.

However, the trial court is expected to conclude the trial as expeditiously as
possible without unreasonable delay and unnecessary adjournment.

Order Date :- 6.7.2010
Rk