Allahabad High Court High Court

Prem Chandra Kewat vs State Of U.P. on 12 July, 2010

Allahabad High Court
Prem Chandra Kewat vs State Of U.P. on 12 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16110 of 2009

Petitioner :- Prem Chandra Kewat
Respondent :- State Of U.P.
Petitioner Counsel :- C.B. Mishra,Nilesh Kumar Singh
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

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

It is contended by the learned counsel for the applicant that
applicant has been falsely implicated in this case and wife of the
deceased did not receive any injury. The F.I.R. was lodged against
the applicant on the basis of suspicion.

Learned A.G.A. contended that there is allegation against the
applicant that he was armed with country made pistol and in the
postmortem report firearm injury has been found.

The allegation made in the F.I.R. against the applicant which is
prima facie supported the postmortem report. Trial is pending.

Considering the facts and circumstances of the case the applican is
not entitled to bail.

Accordingly the bail application is rejected.

Order Date :- 12.7.2010
Aks