Court No. - 52 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 25265 of 2009 Petitioner :- Ram Singh Respondent :- State Of U.P. Petitioner Counsel :- Lalit Kumar Shukla Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
List revised. None present for the applicant.
Heard learned A.G.A. and perused the record.
As per allegation the applicant and his two sons fired at injured
Om Prakash and Mohan Singh. The applicant armed with gun at
and his sons armed with country made pistol started firing at Om
Prakash and Mohan Singh with intention to kill. The fire arm
injury caused by applicant to injured Om Prakash was fatal which
was on his vital part. Firstly he was admitted in district hospital
Mathura. Thereafter he was referred to Pushpanjali hospital. In
view of the fact, no case is made out for bail.
Considering the aforesaid fact, without observation on merit, at
this stage, it is not a fit case for bail.
Accordingly, present bail application of Ram Singh in Case Crime
No. 383 of 2008, under section 307 IPC, P.S. Magora, District
Mathura is hereby rejected.
However, trial Court is expected to conclude the trial as
expeditiously as possible, without unreasonable delay and
unnecessary adjournment.
Office to communicate the order to the court concerned.
Order Date :- 30.7.2010
prabhat