Allahabad High Court High Court

Suleram vs State Of U.P. on 2 August, 2010

Allahabad High Court
Suleram vs State Of U.P. on 2 August, 2010
Court No. - 34

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15902 of 2010

Petitioner :- Suleram
Respondent :- State Of U.P.
Petitioner Counsel :- G.R.S. Pal
Respondent Counsel :- Govt. Advocate

Hon'ble Ram Autar Singh,J.

Heard Shri G.R.S. Pal, learned counsel for the applicant, learned
A.G.A. for the State of U.P. on the application for bail and
perused the record.

The learned counsel for the applicant has contended that the
applicant was earlier on bail in this case but due to some
unavoidable circumstances he could not appear in the court
below on the dates fixed, as a result of which non-bailable
warrant was issued against him and on 13.5.2010 he moved an
application for bail and he was taken into custody, his bail
application was rejected.

The learned counsel for the applicant has submitted that in
another case his bail has been granted by this Court on
22.6.2010 in Criminal Misc. Bail Application No.15665 of 2010 on
the ground that due to some work he had gone to Punjab
alongwith his younger brother where his brother died and the
applicant fell ill and he could not get any information of trial,
hence he could not appear before the court below.
Considering the facts and circumstances of the case and period
of detention of the applicant and without expressing any opinion
on the merits of the case, applicant is entitled to be released on
bail.

Let the applicant Suleram involved in case Crime No.42 of 2003 ,
under sections 307, 504 I.P.C., P.S. Dhanari, District Budaun 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.

Order Date :- 2.8.2010
RU