Allahabad High Court High Court

Praveen Pandit vs State Of U.P. on 1 July, 2010

Allahabad High Court
Praveen Pandit vs State Of U.P. on 1 July, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 6514 of 2006

Petitioner :- Praveen Pandit
Respondent :- State Of U.P.
Petitioner Counsel :- V.S. Choudhary,Devendra Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

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

From the perusal of the record it appears that in the present case the firing has
been done in the court campus. The gravity of offence is too much. There is
no good ground for releasing the appellant on bail. Therefore, the prayer for
bail is refused.

However, considering the fact that the record of this case is received, the
hearing of the appeal is expedited, the office is directed to prepare the paper
book of this case within 20 days from today, list thereafter for hearing before
the appropriate Bench without treating it as tied up or part heard.

Order Date :- 1.7.2010
F.H.