Allahabad High Court High Court

Guru Charan vs State Of U.P. on 3 February, 2010

Allahabad High Court
Guru Charan vs State Of U.P. on 3 February, 2010
Court No. - 8

Case :- BAIL No. - 733 of 2010

Petitioner :- Guru Charan
Respondent :- State Of U.P.
Petitioner Counsel :- D.P.Singh
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the applicant, learned A.G.A. and perused the
F.I.R., injury report and other relevant papers filed in support of the bail
application.

The submission of learned counsel for the applicant is that there is no opinion
regarding the injuries to be grievous neither in the injury report nor in the X-
ray report.

Learned counsel for the applicant submits that no case is made out under
Section 307 I.P.C. and at most the case would fall in the ambit of Section 324
I.P.C. The applicant is in jail since 5.9.2009, as averred in para 12 of the bail
application and has no previous criminal history, as mentioned in para 7 of
the bail application.

Considering the overall aspects of the matter and without entering into the
merit of the case, I hereby provide that the applicant, Guru Charan be released
on bail in Case Crime No.1003/2009, under Section 307 I.P.C., P.S. Safipur,
District Unnao, on his filing a personal bond and two sureties each in the like
amount to the satisfaction of the court concerned/remand magistrate.

Order Date :- 3.2.2010
Kpy