Allahabad High Court High Court

Ved Prakash Goswami vs State Of U.P. on 15 July, 2010

Allahabad High Court
Ved Prakash Goswami vs State Of U.P. on 15 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 4487 of 2010

Petitioner :- Ved Prakash Goswami
Respondent :- State Of U.P.
Petitioner Counsel :- Suneeta Singh Chauhan,Sunita Chauhan
Respondent Counsel :- Govt Advocate

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicant and learned A.G.A.
appearing for the State.

It is contended by the learned counsel for the applicant that
case has been altered to section 304 I.P.C. and occurrence
has taken place on the spur of moment. There was no
intention on the part of the applicant to commit murder of
the deceased. The deceased was residing 60 Km. away
from the place of occurrence.

Learned A.G.A. contended that there is allegation against
the applicant that he had inflicted injuries by lathi.

Perused the ante mortem injuries shown in the postmortem
report. There was no intention on the part of the applicant to
commit the murder of the deceased. Applicant is in jail since
27.9.2009.

Considering 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 Ved Prakash Goswami involved in Case
Crime No.308 of 2009 , under Section 304 IPC Police
Station Kuthhondi District Jalaun be released on bail on his
furnishing a personal bond with two sureties each in the like
amount to the satisfaction of the court concerned.

Order Date :- 15.7.2010
Aks