Allahabad High Court High Court

Veer Pal vs State Of U.P. on 16 July, 2010

Allahabad High Court
Veer Pal vs State Of U.P. on 16 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 9696 of 2010

Petitioner :- Veer Pal
Respondent :- State Of U.P.
Petitioner Counsel :- Deepak Kumar Srivastava
Respondent Counsel :- Govt Advocate

Hon'ble B.N. Shukla,J.

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

Learned counsel for the applicant has contended that injuries suffered by
the deceased could not be caused from the distance of 30 paces as shown in
the site plan and the place of occurrence is doubtful. The applicant is in jail
since 10.4.2007.

Learned A.G.A. has contended that this is the second bail application. The
first bail application was rejected by this court on 18.8.2009. It is informed
that the trial is pending.

This is the second bail application. Considering the nature of accusation
and the severity of punishment in case of conviction and the nature of
supporting evidence, reasonable apprehension of tampering of the witnesses
and prima facie satisfaction of the court in support of the charge, the applicant
is not entitled to be released on bail.

Consequently, the prayer for bail of the applicant Veer Pal is hereby
rejected at this stage.

However, the trial court is directed to proceed expeditiously with the trial
and conclude the same, if possible, within 6 months from the date of the
presentation of the certified copy of this order.

Order Date :- 16.7.2010
Masarrat