Citation : 2013 Latest Caselaw 6695 ALL
Judgement Date : 29 October, 2013
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 28 Case :- BAIL No. - 6591 of 2013 Applicant :- Suresh Opposite Party :- State Of U.P. Counsel for Applicant :- Narendra Gupta Counsel for Opposite Party :- Govt.Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant, the learned A.G.A. and Sri Arun Saxena, learned counsel for the complainant.
It is submitted by learned counsel for the applicant that the the alleged occurrence had taken place in a sudden quarrel. it was not pre intended. It is alleged that four persons including the applicant caused injury by using the lathi danda blow consequently two persons sustained injuries. Thereafter the injured Lochan has succumbed to his injury. The deceased has sustained two lacerated wounds, in which injury No. 1 was head injury. It has not been specified as to whose blow caused the head injury. The applicant is in jail since 2.4.2013. Therefore, the applicant may be released on bail.
After considering the facts, circumstances of the case and the submissions made by the learned counsel for the applicant and without entering into the merits of the case, the applicant is entitled to be released on bail.
Let the applicant Suresh involved in case crime no. 75 of 2013 under Sections 323, 504, 506, 304 I.P.C., P.S. Ramkot, District Sitapur be released on bail on his furnishing a personal bond and two heavy sureties to the satisfaction of the Court concerned with the following 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 the conclusion of the trial.
In case of default, in 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 :- 29.10.2013
RPD
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!