Allahabad High Court High Court

Prahlad And Another vs State Of U.P. on 4 August, 2010

Allahabad High Court
Prahlad And Another vs State Of U.P. on 4 August, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12159 of 2009

Petitioner :- Prahlad And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Sanjay Kumar Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

List revised. None present for the applicants.

Heard learned A.G.A. and perused the record.

The case of the applicants is that due to enmity applicants were
falsely implicated. In fact, the informant side was cutting Jamun
(Tamarind) tree and regarding which the objection was raised by
the applicant. Informant has recevied injuries due to fall from
motorcycle. however, on the basis of false allegation, First
Information Report was lodged. There was delay in First
Information Report. Even if the prosecution case and the statement
of the applicant is believed, the injury on neck was caused by co-
accused Adalati. However, other injuries were simple in nature.
There is no criminal history of the applicant. He is in jail since
19.2.2009.

In this view of the matter, without expressing any opinion on
merits of the case, if the trial is still pending, let the applicants
namely, Prahlad and Ramu be released on bail in Case Crime
No. 63 of 2009, under Section 307 I.P.C., P.S. Mahuli, District
Sant Kabir Nagar on their furnishing a personal bond with two
sureties each in the like amount to the satisfaction of the Court
concerned.

Office to communicate this order to the Court concerned.

Order Date :- 4.8.2010
S.A.A.Rizvi