Allahabad High Court High Court

Sadhu Ram vs State Of U.P. on 3 July, 2010

Allahabad High Court
Sadhu Ram vs State Of U.P. on 3 July, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15511 of 2009

Petitioner :- Sadhu Ram
Respondent :- State Of U.P.
Petitioner Counsel :- R.B. Saxena,Kartike Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

This Criminal Misc. Bail Application has been filed with a prayer to
release the applicant on bail in Case Crime No.14 of 2009 under Section
307 I.P.C. PS. Mant, District Mathura.

List revised.

Heard learned AGA and perused the record.
The First Information Report was lodged by Sunder, the
brother of the injured. According to the prosecution case in
the night of 4.2.2009 at about 10.00 P.M. when Sree Man
Singh, the brother of the injured came out from his house,
the applicant was found standing there. Subsequently he
fired with country made pistol causing injuries to injured Sree
Man Singh. The applicant was alone, hence firstly he got his
brother admitted in Swarn Jayanti Hospital. Thereafter he
was referred to Kamayani Hospital as his condition was
serious. Subsequently injured Sree Man Singh also supported
the version of the First Information Report and according to
him fire by applicant caused injury at his abdomen.

In view of the fact and circumstances since there is specific
allegation against the applicant. There is firearm injury,
hence at this stage he is not entitled to be released on bail.

Accordingly this bail application is rejected.

However, the trial court is expected to conclude the trial
expeditiously without un -reasonable delay and unnecessary
adjournment.

Office to communicate this order to the court concerned.

Order Date :- 3.7.2010
Rk