Allahabad High Court High Court

Jayant vs State Of U.P. on 3 July, 2010

Allahabad High Court
Jayant vs State Of U.P. on 3 July, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 4275 of 2010

Petitioner :- Jayant
Respondent :- State Of U.P.
Petitioner Counsel :- O.P. Katiyar
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the appellant and the learned A.G.A.

Admit.

Issue notice.

Summon the lower court record at an early date.

Dated 3.7.2010

NA

(Order on the bail application)

Hon’ble Ravindra Singh,J.

Heard learned counsel for the appellant and the learned A.G.A.

It is contended by learned counsel for the appellant that according to the
prosecution version no injury has been caused by the appellant, the fire arm
injury was caused by Anendra alias Bhure, the appellant was on bail during
the pendency of the trial, he has not misused the liberty of bail.

Let the appellant Jayant convicted in S.T. No. 394 of 2003 under Sections
307/34 I.P.C. P.S. Samshabad District Farrukhabad 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 :- 3.7.2010
N.A.