Court No. - 43 Case :- CRIMINAL APPEAL No. - 3767 of 2010 Petitioner :- Mange Ram Respondent :- State Of U.P. Petitioner Counsel :- P. Dikshit,G.P. Dikshit Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
(Orders on Bail Application No.168044 of 2010)
Heard learned counsel for the appellant, learned A.G.A. and perused
the lower court record.
It is contended by learned counsel for the appellant that according to the
prosecution version, the appellant and other co-accused Sahab Singh
and Dinesh caused injuries on the person of the injured by lathi ,danda
and country made pistol. It is alleged that the appellant has discharged
a shot by country made pistol, causing injury on the person of the
injured. According to the medical examination report, the injured has
sustained three injuries, Injury No.1 was contusion on the left thigh,
injury No. 3 was abraded contusion on the back on the right side and
injury no.2 was gunshot wound of entry on the right arm. The gun shot
injury was on the non-vital part of the body, it was not dangerous to life.
The appellant was on bail during pendency of the trial, he has not
misused the liberty of bail.
Let the appellant Mange Ram convicted in S.T. No. 702 of 2010, Case
Crime No. 91/557 of 2005,under section 307 I.P.C., P.S.Jhinjhina,
District Muzaffarnagar 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 :- 22.7.2010
Su