Allahabad High Court High Court

Lalta vs State Of U.P. on 27 July, 2010

Allahabad High Court
Lalta vs State Of U.P. on 27 July, 2010
Court No. - 47
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 8889 of 2010
Petitioner :- Lalta
Respondent :- State Of U.P.
Petitioner Counsel :- Sanjay Singh,S.P.Singh Raghav
Respondent Counsel :- Govt Advocate

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicant, learned A.G.A. appearing
for the State and perused the record.

It is contended by the learned counsel for the applicant that the
applicant has been falsely implicated in this case and no role has
been assigned to the applicant.

Learned AGA contended that in the FIR there is specific allegation
has been made against the applicant and he was involved in
committing murder of the deceased.

Considering the facts and circumstances of the case and without
commenting on the merit of the case, the applicant is not entitled
to be released on bail. The bail prayer of the applicant is rejected at
this stage.

This bail application is disposed of finally with the direction to the
trial court to decide the case crime No. 854 of 2009 under Section
302/34 IPC, P.S. Patwai, District Rampur within six months from
the date of a certified copy of this order is filed before the court
concerned.

Order Date :- 27.7.2010
Salim