Allahabad High Court High Court

Keshavdas @ Kallu vs State Of U.P. on 6 January, 2010

Allahabad High Court
Keshavdas @ Kallu vs State Of U.P. on 6 January, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35115 of 2009

Petitioner :- Keshavdas @ Kallu
Respondent :- State Of U.P.
Petitioner Counsel :- Shiv Kumar Singh
Respondent Counsel :- Govt Advocate

Hon'ble Amar Saran,J.

Heard learned counsel for the applicant, Sri H.C. Mishra, learned
counsel for the complainant and the learned A.G.A. for the State.

It is argued by the learned counsel for the applicant that the
applicant has been assigned pharsa, but there is no pharsa injury.
On the other hand, learned A.G.A. argued that the pharsa was stru
by the applicant not from the sharp side, but from the blunt side,
but this is not mentioned in the F.I.R.

Having heard the learned counsel for the parties and without
expressing any opinion on the merits of the case, let the applicant
Keshavdas @ Kallu involved in Case Crime No. 646 of 2009,
under sections 304, 504, 506 IPC, Police Station Earach, district
Jhansi, be released on bail on his furnishing a personal bond with
two sureties each in the like amount to the satisfaction of the Court
concerned.

Order Date :- 6.1.2010
HSM