Allahabad High Court High Court

Ram Surat vs State Of U.P. on 18 June, 2010

Allahabad High Court
Ram Surat vs State Of U.P. on 18 June, 2010
Court No. - 5

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15389 of 2010

Petitioner :- Ram Surat
Respondent :- State Of U.P.
Petitioner Counsel :- Ravindra Prakash Srivasta
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned Counsel for the applicant and learned A.G.A.

It is submitted by learned counsel for the applicant that only role of catching
hold is assigned to the applicant. The applicant did not cause any injury on the
person of the injured. The role of causing injury is assigned to the other co-
accused. The applicant is in jail since 22.2.2010.

After considering the facts and circumstances of the case and the 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 Surat involved in Case Crime No. 113 of 2010, under
Sections 307, 452/34 IPC, Police Station Dumariyaganj, District
Siddharthnagar be released on bail on his furnishing a personal bond and two
heavy sureties each of the like amount to the satisfaction of the Court
concerned with the condition that the applicant shall not tamper with the
evidence and he shall report to the court of C.J.M. concerned in the first week
of each month till conclusion of the trial to show his good behaviour.
In default of the above condition the bail granted to him shall be deemed
cancel and he shall be taken into custody by the C.J.M. concerned.

Order Date :- 18.6.2010
RPD