Allahabad High Court High Court

Satyabhan vs State Of U.P. on 30 July, 2010

Allahabad High Court
Satyabhan vs State Of U.P. on 30 July, 2010
Court No. - 43

Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 925 of 2009

Petitioner :- Satyabhan
Respondent :- State Of U.P.
Petitioner Counsel :- Prem Prakash Yadav,Anil Kumar Sharma
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

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

It is contended by learned counsel for the appellant that according to the
prosecution version at the exhortation of the appellant the co-accused Rinku
discharged the shot causing the injury on the person of injured. The appellant
Satya Bhan did not caused any injury. The case of the appellant Satya Bhan is
distinguishable with the case of co-accused Rinku. The appellant is in jail
since 30.4.2009.

Let the appellant Satya Bhan convicted in S.T. No. 134 of 2005 under
sections 354, 307 IPC, P.S. Basrehar District Etawah be released on bail on
his furnishing a personal bond and two heavy sureties each in the like amount
to the satisfaction of the court concerned.

The half of realization of fine shall remain stayed during the pendency of the
appeal. The remaining half of the fine shall be deposited by the appellant
within one month from the date of his release. In default, the appellant shall
be taken in to custody.

Order Date :- 30.7.2010
RPD