Allahabad High Court High Court

Kamlesh & Others vs State Of U.P. on 15 July, 2010

Allahabad High Court
Kamlesh & Others vs State Of U.P. on 15 July, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 4547 of 2010

Petitioner :- Kamlesh & Others
Respondent :- State Of U.P.
Petitioner Counsel :- Atul Kumar Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

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

Admit.

Issue notice.

Summon the lower court record at an early date.

Dated 15.7.2010

NA

(Order on the bail application no. 191793 of 2010)

Hon’ble Ravindra Singh,J.

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

It is contended by learned counsel for the appellants that the allegation of
discharging the shot against the appellants. The injured has sustained two
injuries, according to the statement of the doctor the injuries were not
dangerous to life in the ordinary course of nature. The appellants were on bail
during the pendency of the trial, he has not misused the liberty of bail.
Let the appellants Kamlesh, Jaichandra and Prem Chandra convicted in S.T.
No. 209 of 1996 under Sections 307,506 I.P.C. P.S. Maudarwaza District
Farrukhabad be released on bail on their furnishing a personal bond and two
sureties each in the like amount to the satisfaction of the Court concerned.

The realization of fine to the extent of ½ shall remain stayed, rest of the
fine shall be deposited within 30 days from the date of release of the
appellant from jail.In default, the appellant shall be taken into custody.
Order Date :- 15.7.2010

N.A.