Allahabad High Court High Court

Ravi Das vs State Of U.P on 6 January, 2010

Allahabad High Court
Ravi Das vs State Of U.P on 6 January, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 885 of 2007

Petitioner :- Ravi Das
Respondent :- State Of U.P
Petitioner Counsel :- Rajiv Gupta,Dileep Kumar,Rajrshi Gupta
Respondent Counsel :- Govt. Advocate,Abhijit Mishra

Hon'ble Amar Saran,J.

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

It is argued by the learned counsel for the applicant that the
general role has been assigned to all the four accused persons.
There are firearm injuries. The applicant is an old man. In the site
plan, no blood is shown and the place from where the witnesses
saw the incident is not mentioned.

Per contra, learned AGA argued that the four persons are said to
have fired on the deceased and the medical evidence corroborates
the eye witness account.

In this view of the matter, I find no ground to enlarge the applicant
on bail. The bail application is accordingly rejected.

Order Date :- 6.1.2010
sfa/