Allahabad High Court High Court

Gangaram Dubey vs State Of U.P. on 2 August, 2010

Allahabad High Court
Gangaram Dubey vs State Of U.P. on 2 August, 2010
Court No. - 43

Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 3480 of 2010

Petitioner :- Gangaram Dubey
Respondent :- State Of U.P.
Petitioner Counsel :- Ravindra Prakash Srivasta,R.R.Mishra
Respondent Counsel :- Govt. Advocate
Hon'ble Ravindra Singh,J.

Heard learned counsel for the appellant, learned A.G.A. and perused
the lower court record.

Connect with Criminal Appeal No. 3461 of 2010.
Order Date :- 2.8.2010
Ashish Tripathi

Hon’ble Ravindra Singh,J.

Heard learned counsel for the appellant, learned A.G.A. and perused the
lower court record.

It is contended by learned counsel for the appellant that the allegation
of discharging the shot by country-made pistol is against the appellant,
Gangaram Dubey. It is alleged that the shot was discharged by the
appellant which hit the injured, the injury was not dangerous to life. The
appellant was a student at the time of alleged incident. The appellant
was on bail during the trial, he has not misused the liberty of bail.
Let the appellant Gangaram Dubey convicted in S.T. No. 16 of 2008,
State Vs. Gangraram Dubey and others arising out of case crime no. 742
of 2006, under Section 307 IPC, P.S. Purani Basti, District-Basti be
released on bail on his furnishing a personal bond and two sureties each
in the like amount to the satisfaction of the Court concerned.
The realization of fine shall remain stayed during the pendency of the
appeal.

Order Date :- 2.8.2010
Ashish Tripathi