Allahabad High Court High Court

Ram Surat vs State Of U.P. on 5 July, 2010

Allahabad High Court
Ram Surat vs State Of U.P. on 5 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16724 of 2010

Petitioner :- Ram Surat
Respondent :- State Of U.P.
Petitioner Counsel :- Manu Sharma,H.K. Sharma
Respondent Counsel :- Govt Advocate

Hon'ble B.N. Shukla, J.

Heard learned counsel for the applicant and learned A.G.A.
appearing for the State.

It is contended by the learned counsel for the applicant that the
applicant has been falsely implicated in this case. It is further
contended that there was no source of light and as per statement of
the witnesses the applicant inflicted injuries on the chest but the
deceased died due to head injuries which injuries were not caused by
the applicant.

Learned A.G.A. contended that the applicant inflicted injuries to the
deceased and committed his murder.

The applicant has no criminal history and is in jail since 11.10.2009.

Considering the nature of the injuries and allegations made against
the applicant and without expressing any opinion on the merits of the
case, the applicant is entitled to be released on bail.

Let the applicant Ram Surat involved in Case Crime No. 446 of
2009 under Sections 304 IPC Police Station Rohaniya, District
Varanasi be released on bail on his furnishing a personal bond with
two sureties each in the like amount to the satisfaction of the court
concerned.

Order Date :- 5.7.2010
SU.