Allahabad High Court High Court

Ran Singh And Others vs State Of U.P. on 23 June, 2010

Allahabad High Court
Ran Singh And Others vs State Of U.P. on 23 June, 2010
Court No. - 29

Case :- CRIMINAL APPEAL No. - 2765 of 2006

Petitioner :- Ran Singh And Others
Respondent :- State Of U.P.
Petitioner Counsel :- Preetpal Singh,Apul Misra,M.N.
Siddiqui,P.P.S.Rathore,Pankaj Srivastava,R.K. Misra
Respondent Counsel :- Govt. Advocate

Hon'ble Arun Tandon,J.

Hon’ble Rajesh Chandra,J.

The application has been moved by the accused appellant Badan Singh for
short term bail on the ground that the marriage of his daughter Km. Durgesh
is to take place on 04.07.2010.

We have considered over the respective arguments and we feel that a case of
short term bail is made out for a week.

The application is allowed. Let the applicant Badan Singh be released on short
term bail in Sessions Trial No. 741 of 1994 starting from 03.07.2010 on his
furnishing a personal bond of Rs. 1 lac and two solvent sureties each in the
like amount to the satisfaction of Court concerned.
Both the sureties will be his near kith and kins. His short term bail will lapse
on 09.07.2010, on which date applicant is directed to surrender.
This matter will come up on 12.07.2010.

On next date, learned counsel for the applicant is directed to file the surrender
certificate of the applicant on an affidavit.
Order Date :- 23.6.2010
Sharad