Court No. - 52 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 13954 of 2010 Petitioner :- Sonu Respondent :- State Of U.P. Petitioner Counsel :- Sushil Dubey,Naveen Bajpai Respondent Counsel :- Govt Advocate Hon'ble Arvind Kumar Tripathi,J.
Heard learned counsel for the applicant , learned A.G.A. and
perused the record.
Learned counsel for the applicant submitted that there was a
dispute result of which the applicant was falsely implicated
in the present case. As per the first information report the
applicant along with his brother and two unknown persons
assaulted with knife the injured, however from perusal of the
injury report, it appears that there were two injuries of the
knife. However injury Nos.3 and 4 were lacerated wound
caused by hard and blunt weapon regarding which there was
no explanation even in the statement of injured. The applicant
is in jail since 23.10.2009.
Learned A.G.A. opposed the prayer for bail on the ground
that there is a clear allegation regarding assault by knife.
The knife injuries were found grievous in nature. After
assault the injured became unconscious. There was no reason
of false implication by the injured.
Considering the aforesaid fact, without observation on merit,
at this stage, it is not a fit case for bail.
Accordingly, present bail application of Sonu in Case Crime
No. 895 of 2009 under Sections 307, 506 IPC, P.S. Barnahal,
District Mainpuri is hereby rejected.
However, trial Court is expected to conclude the trial as
expeditiously as possible, without unreasonable delay and
unnecessary adjournment.
Order Date :- 23.7.2010
prabhat