Allahabad High Court High Court

Shiv Singh vs The State Of U.P. on 30 July, 2010

Allahabad High Court
Shiv Singh vs The State Of U.P. on 30 July, 2010
Court No. - 28

Case :- BAIL No. - 5752 of 2010

Petitioner :- Shiv Singh
Respondent :- The State Of U.P.
Petitioner Counsel :- Bhupendra Veer Singh
Respondent Counsel :- Govt.Advocate

Hon'ble Shri Kant Tripathi,J.

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

The learned counsel for the applicant submitted that the injury sustained by
the injured Naresh Singh is alleged to have been caused by the applicant with
a fire arm but that injury was superficial and simple in nature. It was further
submitted that due to local politics the instant case has been slapped to
implicate the applicant. It was next submitted that initially the final report was
submitted but later on police submitted charge sheet due to political pressure.

There does not appear to be any reasonable ground to believe that the
applicant will tamper with the witnesses or abscond, if released on bail.

Keeping in view the nature of offence and evidence, complicity of the
applicant the severity of punishment and submissions of the learned counsel
for the applicant and the learned AGA, I am of the view that the applicant has
made out a case for bail.

Let the applicant Shiv Singh involved in the case crime no.298 of 2008 under
section 307 IPC, police station Imaliya, Sultanpur, district Sultanpur, be
released on bail on his furnishing a personal bond and two sureties each in the
like amount to the satisfaction of the CJM concerned.

Order Date :- 30.7.2010
RKSh