Allahabad High Court High Court

Ram Jeet vs State Of U.P. on 1 July, 2010

Allahabad High Court
Ram Jeet vs State Of U.P. on 1 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16322 of 2010

Petitioner :- Ram Jeet
Respondent :- State Of U.P.
Petitioner Counsel :- Shailendra 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 the
applicant there are general allegation against all the accused.The
deceased had received one ante mortem wound. There are cross-
cases and from the side of accused six persons have received injuries.

Learned A.G.A. contended that the applicant was armed with lathi and
inflicted injuries to the deceased and other injured persons.

There are cross-cases. Delay has been caused in lodging the FIR.
Both the sides have received injuries.

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 Ram Jeet involved in Case Crime No. 443 of 2010
under Sections 147, 148, 149, 323, 504, 304 IPC Police Station
Bansgaon, District Gorakhpur 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 :- 1.7.2010
SU.