Allahabad High Court High Court

Ravindra Singh vs State Of U.P. on 29 July, 2010

Allahabad High Court
Ravindra Singh vs State Of U.P. on 29 July, 2010
Court No. - 28

Case :- BAIL No. - 5685 of 2010

Petitioner :- Ravindra Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Begum Sabiha Kamal
Respondent Counsel :- Govt.Advocate

Hon'ble Shri Kant Tripathi,J.

Heard the learned counsel for the applicant and the learned AGA and perused
the record.

The applicant Ravindra Singh has filed this bail application in case crime no.
881 of 2009 under sections 307 and 504 IPC, P.S. Maholi, District Sitapur.

The learned counsel for the applicant submitted that due to long enmity the
applicant has been implicated in this case. There is no independent evidence.
It was next submitted that the witnesses examined under section 161 Cr.P.C.
at the later stage are residents of different villages.
The learned AGA on the other hand submitted that the applicant happens to
be the main assailant and assaulted the injured with fire arm from a close
range, consequently the injured sustained fire arm injury with chest cavity
deep on chest.

Keeping in view the facts and circumstances of the case, nature of evidence
and complicity of the applicant, I do find it proper to enlarge the applicant on
bail, therefore, the bail application is rejected at this stage.

Order Date :- 29.7.2010
MTA