Allahabad High Court High Court

Dhurandhar And Others vs State Of U.P. on 6 January, 2010

Allahabad High Court
Dhurandhar And Others vs State Of U.P. on 6 January, 2010
Court No. - 54

Case :- CRIMINAL APPEAL No. - 1888 of 2007

Petitioner :- Dhurandhar And Others
Respondent :- State Of U.P.
Petitioner Counsel :- Rajendra Rai,Rajeshwar Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the appellant and learned AGA on the bail prayer of
the appellant no. 1.

Learned counsel for the appellant contended that the case of appellant no. 1
cannot be distinguished from the case of other two appellants who have
already been released on bail. He further contended that the appellant was
never charged u/s 304 simplicitor.

Looking into the legal aspect of the matter and without expressing any
opinion on the merit of the case, I think it appropriate to release the appellant
on bail during the pendency of this appeal.

Let the appellant Dhurandhar be released on bail on his furnishing a personal
bond of Rs. one lac and two sureties each in the like amount to the satisfaction
of trial court concerned in S.T. No. 89/02, State versus Dhurandhar and
others, u/s 304 IPC, P.S. Sarai Lakhansi, district Mau. Both the sureties shall
be of family members.

As soon as bail bonds and surety bonds are furnished, photocopies of the
same are directed to be transmitted to this Court forthwith by concerned Court
to be kept on the record of this appeal.

Order Date :- 6.1.2010
SKS/1888/07