Court No. - 20 Case :- BAIL No. - 4713 of 2010 Petitioner :- Shivraj Respondent :- State Of U.P., Petitioner Counsel :- Sunil Kumar Singh Respondent Counsel :- G.A. Hon'ble Raj Mani Chauhan,J.
Heard learned counsel for the applicant and learned A.G.A. for the State.
The accused-applicant Shivraj is involved and detained in Case Crime No.
257 of 2010, under Section 326 I.P.C., from Police Station Baghauli, District
Hardoi.
The submission of learned counsel for the applicant is that as per version of
the FIR, someone on the night of occurrence had thrown acid on the
complainant Pati Ram who could not be identified. However, he suspected
that the accused Shiv Ram would have thrown acid on him. If the version of
the FIR is taken to be true on its face value even then the involvement of
accused applicant is not established. Moreover, the injuries of the complainant
are superficial in nature. No body part of the injured is shown to have been
damaged in his medical examination report. Therefore, accused applicant
deserves to be released on bail.
Learned A.G.A opposed the bail application.
Considered the submissions of the learned counsel for the applicant and the
learned Additional Government Advocate. Keeping in view the facts and
circumstances of the case, without expressing any opinion on the merits of the
case, accused applicant may be released on bail.
Let applicant Shivraj be released on bail in aforesaid case crime number on
his furnishing a personal bond with two sureties each in the like amount to the
satisfaction of the court concerned.
Order Date :- 24.6.2010
Renu