Court No. - 43 Case :- CRIMINAL APPEAL No. - 3411 of 2010 Petitioner :- Surendra Respondent :- State Of U.P. Petitioner Counsel :- Sunil Kumar Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Connect with Criminal Appeal No.2603 of 2010.
Heard learned counsel for the appellant and the learned A.G.A.
Admit.
Issue notice.
Summon the lower court record at an early date.
Order Date :- 1.7.2010
Su
(Order passed on Criminal Misc. Bail Application No. 15340 of 2010)
Hon’ble Ravindra Singh,J.
Heard learned counsel for the appellant, the learned A.G.A.and perused
the lower court record.
It is contended by learned counsel for the appellant that the role of
firing is assigned to the appellant and other-co-accused, consequently,
one person sustained injuries, but according to the medical examination
report, the injured has sustained five injuries, in which injury no.1 and 2
are fire arm wounds of entry, injury no.3 is lacerated wound, injury
nos. 4 and 5 are incised wounds. Injury no. 4 and 5 are unexplained.
The prosecution has not come with clean hands. The appellant was on
bail during pendency of the trial, he has not misused the liberty of bail.
Let the appellant Surendra convicted in S.T. No. 1361 of 1999 ( Case
Crime No. 94/275 of 1999) under sections 307/34, 324/34 I.P.C.,
Police Station Kotwali Dehat, District Bulandshahar 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
Su