Allahabad High Court High Court

Himmat Singh vs State Of U.P. on 30 July, 2010

Allahabad High Court
Himmat Singh vs State Of U.P. on 30 July, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 26428 of 2009

Petitioner :- Himmat Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Navin C. Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

The present bail application has been filed on behalf of Himmat
Singh in Case Crime No. 807 of 2008, Session Trial No. 31/2009,
under Section 25 Arms Act, P.S. Chirgaon, District Jhansi.

List revised. No one is present to press the bail application.

Heard learned A.G.A. for the State and perused the record.

In the present case applicant is being prosecuted under Section 25
Arms Act.

Learned A.G.A. informs that applicant was convicted and
sentenced to life imprisonment under Section 302 I.P.C.

Considering the aforesaid fact, without observation on merit, at
this stage, it is not a fit case for bail.

Accordingly, present bail application of Himmat Singh in Case
Crime No. 807 of 2008, Session Trial No. 31/2009, under Section
25 Arms Act, P.S. Chirgaon, District Jhansi , is hereby rejected.

Order Date :- 30.7.2010
S.A.A.Rizvi