Allahabad High Court High Court

Shishu Pal vs State Of U.P. on 1 July, 2010

Allahabad High Court
Shishu Pal vs State Of U.P. on 1 July, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 4192 of 2010

Petitioner :- Shishu Pal
Respondent :- State Of U.P.
Petitioner Counsel :- Umesh Chandra Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

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

Admit.

Issue notice.

Summon the lower court record at an early date.

Dated 1.7.2010

NA

(Order on the bail application)

Hon’ble Ravindra Singh,J.

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

It is contended by learned counsel for the appellant that according to the
prosecution version the allegation against the appellant is that he discharged
shot by his country made pistol consequently, the injured sustained two
injures, the injuries were simple in nature. The appellant was on bail during
the pendency of the trial, he has not misused the liberty of bail.

Let the appellant Shishupal convicted in S.T. No. 194 of 2008 under Sections
307/34 and section 323/34 I.P.C. P.S. Moosajhag District Badaun be released
on bail on his furnishing a personal bond and two sureties each in the like
amount to the satisfaction of the Court concerned.

The realization of fine shall remain stayed during the pendency of the appeal.

Order Date :- 1.7.2010

N.A.