Allahabad High Court High Court

Charan And Others vs State Of U.P. on 30 July, 2010

Allahabad High Court
Charan And Others vs State Of U.P. on 30 July, 2010
Court No. - 10

Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 3101 of 2008

Petitioner :- Charan And Others
Respondent :- State Of U.P.
Petitioner Counsel :- Anil Raghav,Amit Mishra,S.P. Singh Raghav,Sanjai
Kumar Jaiswal
Respondent Counsel :- Govt.Advocate,Devendra Singh,V.S.Chaudhary

Hon'ble R.K. Agrawal,J.

Hon’ble Vikram Nath,J.

Criminal Misc. Parole Application No.287273 of 2009.

We have heard Sri A.B.L. Gaur, learned Senior Advocate assisted by Sri
Saurabh Gaur, learned counsel for the applicant and the learned A.G.A..

This application was filed seeking short term bail/parole on the ground that
the applicant’s wife is seriously ill. This application was filed in October,
2009 annexing a Medical Certificate dated 16.9.2009 which indicated that the
wife of the applicant was suffering from some serious redicular pain in her
right thigh which required surgery. Subsequently a supplementary affidavit
was filed in December, 2009 mentioning that the applicant has 4 sons and his
elder son is suffering a fracture in his right arm.

Sufficient time has passed since the application was filed. We do not find any
urgency for grant of short term bail. Even otherwise we are not satisfied that
the illness mentioned in the medical certificate is so serious and compelling so
as to require the presence of the applicant.

Accordingly the application is rejected.

Order Date :- 30.7.2010
RPS