Allahabad High Court High Court

Ranu vs State Of U.P. on 16 June, 2010

Allahabad High Court
Ranu vs State Of U.P. on 16 June, 2010
Court No. - 7

Case :- CRIMINAL MISC. BAIL APPLICATION No. -
15088 of 2010

Petitioner :- Ranu
Respondent :- State Of U.P.
Petitioner Counsel :- Ram Raj Pandey,C.P. Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav,J.

Heard learned counsel for the applicant and learned AGA for
the State.

Submission is that quarrel had taken place between two
neighbours and this resulted in injury on both sides. The
report of the applicant’s mother was not registered and
thereafter an application was given before the Superintendent
of Police, Farrukhabad, which is annexure 6 to the affidavit
filed in support of bail application. Subsequently, criminal
complaint no. 104 of 2010 (Smt. Khushmundi Begum Versus
Kabir Khan and others) was preferred. I have also perused the
injury report. The injuries are not on vital part.
Taking into consideration to the facts and circumstances of
the case and without expressing any opinion on merits, bail
application is allowed.

Let the applicant Ranu son of Kadeer Khan involved in Case
Crime No. 39 of 2010, under Section 307, 323, 452, 504, 506
IPC, Police Station Jahanganj, District Farrukhabad be
released on bail on executing a personal bond and furnishing
two sureties each in the like amount to the satisfaction of the
court concerned.

Order Date :- 16.6.2010
arun