Allahabad High Court High Court

Tota Ram vs State Of U.P. on 18 June, 2010

Allahabad High Court
Tota Ram vs State Of U.P. on 18 June, 2010
Court No. - 5

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15387 of 2010

Petitioner :- Tota Ram
Respondent :- State Of U.P.
Petitioner Counsel :- Lalit Kumar Shukla,Rajiv Gupta
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and the learned A.G.A. and
perused the record.

It is contended by learned counsel for the applicant that allegedly a
mob attacked on the police party, no specific role causing the injury has
been assigned to the applicant, it has been assigned to the other co-
accused, who allegedly caused injuries. The applicant is having no
criminal antecedent, he is in jail since 11.3.2010.
In view of the facts and circumstances of the case and submissions
made by the learned counsel for the applicant and without expressing
any opinion on the merits of the case the applicant is entitled to be
released on bail.

Let the applicant Tota Ram involved in case crime no. 172 of 2010
under Sections 147, 148, 149, 224, 332, 353, 307, 308, 323, 427, 225,
504, 506 I.P.C. Read with Section 7 Criminal Law Amendment Act,
P.S. Kosi kalan, District Mathura be released on bail on his furnishing a
personal bond and two heavy sureties each in the like amount to the
satisfaction of the Court concerned with the conditions.
• That the applicant shall not tamper with the evidence.
• That he shall report to the court of C.J.M. concerned in the first
week of each month to show his good conduct and behaviour till
conclusion of the trial.

In case of default of any of the above mentioned conditions, the bail
granted to the applicant shall be deemed cancelled and he shall be taken
into custody forthwith.

Order Date :- 18.6.2010
Su