Allahabad High Court High Court

Raja Ram Beldar vs State Of U.P. on 28 July, 2010

Allahabad High Court
Raja Ram Beldar vs State Of U.P. on 28 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19419 of 2010

Petitioner :- Raja Ram Beldar
Respondent :- State Of U.P.
Petitioner Counsel :- Madhaw Prasad,Vijay Chaurasia
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 as per the
FIR version the deceased was beaten by the applicant with lathi and
danda and thereafter burnt his clothes as a result of which he had
received superficial burn injuries. There is no eyewitness account and
the deceased had received injuries in the accidental fire.

Learned A.G.A. contended that there was allegation against the
deceased that he had stolen mobile phone of the applicant and the
deceased burnt him.

There is delay in lodging the FIR. There is no eyewitness account. It is
alleged that the deceased had received injuries in accidental fire.

The applicant has no criminal history and is in jail since 11.4.2010.

Considering the facts and circumstances of the case and submissions
made by the learned counsel for the applicant and without expressing
any opinion on the merits of the case, the applicant is entitled to be
released on bail.

Let the applicant Raja Ram Beldar involved in Case Crime No. 350 of
2010 under Section 304 IPC Police Station Mahuli, District Sant Kabir
Nagar be released on bail on his furnishing a personal bond with two
sureties each in the like amount to the satisfaction of the court
concerned.

Order Date :- 28.7.2010
SU.