Allahabad High Court High Court

Ram Pravesh And Another vs State Of U.P. on 20 July, 2010

Allahabad High Court
Ram Pravesh And Another vs State Of U.P. on 20 July, 2010
Court No. - 43

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17049 of 2010

Petitioner :- Ram Pravesh And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Sudist
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and the learned A.G.A. and perused
the record.

It is contended by learned counsel for the applicants that according to the
FIR, the injured was beaten by six persons including the applicants, thereafter,
he tried to run away from the place of occurrence but co-accused Satya
Narain fired the shot which hit the injured on the leg, the injuries sustained by
the injured are simple in nature, no other weapon has been shown in the hands
of the applicants in FIR, the applicants are in jail since 11.6.2010.

In view of the facts and circumstances of the case and submissions made by
the learned counsel for the applicants and without expressing any opinion on
the merits of the case the applicants are entitled to be released on bail.

Let the applicants Ram Pravesh and Shreekant involved in case crime no. 61
of 2010 under Sections 147, 148, 149, 323, 504, 506, 307 I.P.C., P.S.
Chitbada Gaon, District Ballia be released on bail on their furnishing a
personal bond and two heavy sureties each in the like amount to the
satisfaction of the Court concerned with the conditions.

• That the applicants shall not tamper with the evidence.

• That they shall report to the court of C.J.M. concerned in the first
week of each month to show their good conduct and behaviour till
conclusion of the trial.

In case of default of any of the above mentioned conditions, the bail granted
to the applicants shall be deemed cancelled and they shall be taken into
custody forthwith.

Order Date :- 20.7.2010
Su