Allahabad High Court High Court

Ram Vilas vs State Of U.P. And Another on 10 May, 2010

Allahabad High Court
Ram Vilas vs State Of U.P. And Another on 10 May, 2010
Court No. - 43

Case :- APPLICATION U/S 482 No. - 12221 of 2010

Petitioner :- Ram Vilas
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Sanjay Kumar Dubey
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard the learned counsel for the applicant and learned AGA.

In the impugned order, the trial judge has observed that injury find on the
body of the injured was grievious in nature. It is a gun shot injury and
thereore charge under section 307 IPC is well merited.

There is no reason to quash the impugned order dated 10.3.2010 passed by
Addl. District Judge, F.T.C. No. 5, Hathras in S.T.No. 321 of 2009, State Vs.
Ram Vilas.

The application is meritless and is dismissed.

Order Date :- 10.5.2010
Gss