Allahabad High Court High Court

Ram Bhajan @ Bhajan Lal @ Bhaiyan … vs State Of U.P. on 12 July, 2010

Allahabad High Court
Ram Bhajan @ Bhajan Lal @ Bhaiyan … vs State Of U.P. on 12 July, 2010
Court No. - 49

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12667 of
2010

Petitioner :- Ram Bhajan @ Bhajan Lal @ Bhaiyan Lal @ Bhaiyan
Respondent :- State Of U.P.
Petitioner Counsel :- Alok Sharma
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

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

It is contended by learned counsel for the applicant that there is cross 
version of the incident from both the sides, FIRs have been registered 
and both sides have sustained injuries. From the side of the 
prosecution, one person has has suffered fire arm injuries  and from 
the side of the applicant two persons sustained injuries. It is very 
difficult to decide as to which of the side was aggressor. 
The prosecution has not come with clean hands. 
The applicant is in jail since 5.5.2007.

It was next contended that the applicants are absolutely innocent and 
have been falsely implicated in the instant case.
In view of 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 isentitled to be 
released on bail.

Let the applicant Ram Bhajan alias Bhajan Lal , alias Bhaiya Lal alias 
Bhaiyan involved in case crime no. 255 of 2007 under Section , 307, 
504, 506 I.P.C.  P.S. Jalalabad District Shahjahanpur be released on 
bail on his executing a personal bond and furnishing two sureties each 
in the like amount to the satisfaction of the court concerned subject to 
the following conditions:­
I. The applicant shall record their attendance before the concerned
C.J.M. On the 7th day of every month.

II. The applicant shall not tamper with the prosecution evidence.
III. The applicant shall co­operate in the early conclusion of the trial
and will not seek any unnecessary adjournments.
In case of breach of any of the above conditions, the trial court will be 
at
liberty to cancel the bail.

Order Date :- 12.7.2010
cps