Allahabad High Court High Court

Raju vs State Of U.P. on 9 August, 2010

Allahabad High Court
Raju vs State Of U.P. on 9 August, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20954 of 2010

Petitioner :- Raju
Respondent :- State Of U.P.
Petitioner Counsel :- Shahroze Khan
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

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

Learned counsel for the applicant has contended that the applicant himself
has sustained grievous injuries and he was examined by the doctor on
19.2.2010 at 7.10 p.m. and the cross FIR has been lodged which is filed along
with supplementary affidavit. The applicant is in jail since 19.2.2010.

Learned A.G.A. has contended that there is specific allegation against the
applicant that he inflicted knife injury and he was arrested on the spot.

The applicant himself has sustained grievous injuries. He was examined on
the date of alleged occurrence. There are cross versions. Certified copy of
the cross FIR has been filed with the supplementary affidavit.

Considering the nature of accusation and the severity of punishment in case of
conviction and the nature of supporting evidence, reasonable apprehension of
tampering of the witnesses and prima facie satisfaction of the court in support
of the charge, the applicant is entitled to be released on bail.

Let the applicant Raju involved in case crime no. 118 of 2010, under
section 302, 302/120B IPC, P.S. Bansi, District Siddharth 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 :- 9.8.2010
Masarrat