Court No. - 46 Case :- CRIMINAL APPEAL No. - 428 of 2009 Petitioner :- Atar Singh & Others Respondent :- State Of U.P. Petitioner Counsel :- Sudhir Shandilya,A.R.B.Kher,S.P.S. Rathi,Sudamaji Shandilya Respondent Counsel :- Govt. Advocate Hon'ble Sheo Kumar Singh,J.
Hon’ble Shyam Shankar Tiwari,J.
This is an application for grant of short term bail on the ground of ailment of
wife of appellant no. 2 Himmat Singh.
Submission is that she is suffering from serious disease as has been stated in
the out door patient prescription by the District Hospital.
Counter affidavit is there.
It has been stated by the Government side that there are several other
members in the family to take care of the lady even if she is so ill, although
which is not correct.
On the perusal of the record this is clear that Jagdish appellant no. 4 and
Mumin appellant no. 7 were already granted bail on 30.7.09. Both the
appellants who were granted bail happen to be the family members.
The bail was recently rejected on 30.7.2009. The appeal is also of 2009 and in
support of the ailment no positive and convincing documents have been filed,
this court is not satisfied that any ground has been made out to grant short
term bail to either of the applicants as prayed.
The short term bail application is rejected accordingly.
Order Date :- 1.2.2010
KCS