Allahabad High Court High Court

Lala Ram vs State Of U.P. on 22 June, 2010

Allahabad High Court
Lala Ram vs State Of U.P. on 22 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15688 of 2010

Petitioner :- Lala Ram
Respondent :- State Of U.P.
Petitioner Counsel :- Manoj Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant, learned AGA for the State and
perused the record.

Learned counsel for the applicant submitted that earlier applicant was released
on bail, however, due to illness of his mother he could not appear before the
court hence bail was cancelled and applicant was taken into custody. He
further submitted that applicant is undertaking to cooperate in the proceeding.
In the present case, the applicant is in jail since 3.5.2010.

In view of the above, without expressing any opinion on merit, let the
applicant Lala Ram be enlarged on bail on his furnishing a personal bond with
two heavy sureties each in the like amount to the satisfaction of court
concerned in Case Crime No.C-11/07, under Section 307, 506 IPC, P.S.
Sahawar, District Kashi Ram Nagar.

Order Date :- 22.6.2010
Pramod