Allahabad High Court High Court

Tauwaj Khan, vs State Of U.P., on 1 July, 2010

Allahabad High Court
Tauwaj Khan, vs State Of U.P., on 1 July, 2010
Court No. - 8

Case :- CRIMINAL APPEAL No. - 891 of 2010

Petitioner :- Tauwaj Khan,
Respondent :- State Of U.P.,
Petitioner Counsel :- Indrajeet Shukla,K.N. Misra
Respondent Counsel :- G.A.

Hon'ble Shri Kant Tripathi,J.

Heard learned counsel for the appellant and the learned A.G.A. and perused
the judgment and order dated 23/25 March 2010 rendered in S.T.No. 191 of
2004 by the Additional Sessions Judge, Fast Track Court No. 4, Gonda.

Admit.

Summon the lower court record.

The learned counsel for the appellant submitted that according to the FIR the
appellant and his son Chhangur were responsible for the bomb blast but co-
accused Chhangur was exonerated by the police. The injury sustained by the
injured was not in any way dangerous and was simple in nature. It was also
submitted that litigation between the injured and the appellant had been going
on from before the date of occurrence. The appellant is in jail since
23.3.2010.

Keeping in view the entire facts and circumstances of the case and
submissions of the learned counsel for the appellant and the learned AGA,
the appellant Tauwaj Khan involved in the aforesaid session trial is released
on bail during the pendency of the appeal, on his furnishing a personal bond
and two sureties each in the like amount to the satisfaction of the court
concerned.

The realisation of half of the fine shall remain stayed during pendency of the
appeal, provided the appellant deposits half of the fine within one month.

On acceptance of bail bonds and personal bond, the lower court shall transmit
photo state copies thereof to this Court for being kept on the record of this
appeal.

List the appeal for final hearing in due course.

Order Date :- 1.7.2010

RKSh