Allahabad High Court High Court

Ram Das vs State Of U.P. on 9 August, 2010

Allahabad High Court
Ram Das vs State Of U.P. on 9 August, 2010
Court No. - 43

Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 5131 of 2010

Petitioner :- Ram Das
Respondent :- State Of U.P.
Petitioner Counsel :- G.R.S. Pal
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the appellant and learned A.G.A.
Admit. Issue notice.

Summon the trial court record at an early date.
Order Date :- 9.8.2010
Su

( orders on Bail Application No. 224836 of 2010)

Hon’ble Ravindra Singh,J.

Heard learned counsel for the appellant and learned A.G.A.
It is contended by learned counsel for the appellant that according to the
prosecution version the appellant discharged a shot which caused injury
on the person of the injured, the injured has sustained four injuries in
which injury no. 4 was swelling on the neck, it was having no internal
damage, it was not grivious in nature. The appellant has remained in
jail for more than 3 and 1/2 years.

Let the appellant Ram Das convicted in S.T. No. 630 of 2007 arising
out of Case Crime No. 388 of 2006 under section 307 I.P.C., Police
Station Rajpura, District Budaun be released on hail on his furnishing
a personal bond and two heavy sureties each in the like amount to the
satisfaction of the Court concerned.
The realization of fine shall remain stayed during the pendency of the
appeal.

Order Date :- 9.8.2010
Su