Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 0]

Allahabad High Court

Sarfaraj vs State Of U.P. And Another on 8 January, 2010

Author: Surendra Singh

Bench: Surendra Singh

Court No. - 48


Case :- CRIMINAL MISC. BAIL APPLICATION No. - 32973 of 2009


Petitioner :- Sarfaraj
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Ashok Kumar Singh
Respondent Counsel :- Govt. Advocate


Hon'ble Surendra Singh,J.

Applicant- Sarafraj seeks bail in Case Crime No. 803 of 2009, under Sections 307,323 IPC & 3(i)(x) S.C./S.T. Act, Police Station Gambhirpur, District Azamgarh.

Heard learned counsel for the applicant as well as learned AGA for the State and perused the material placed on record.

It is contended by the learned counsel for the applicant that the applicant is alleged to have fired which hit to one, Mukhram on right side of chest and the dimension of the injury is 0.5 x 0.5 c.m. which appears to be simple in nature and no internal damage was detected. He has further contended that the alleged injury was kept under observation and X-ray examination was advised but there is no X-ray or supplementary report on record, thus in the absence of the supplementary report, it cannot be presumed that the injuries were grievous and dangerous to life. He has further contended that the applicant is in jail since 10.10.2009 and the trial has not commenced which is likely to consume some more time to conclude. Moreover, there is no criminal history to his credit. This fact has not been disputed by learned A.G.A.

The bail is, however, opposed by the learned A.G.A.

The points pertaining to nature of accusation, severity of punishment, reasonable apprehension of tampering the witnesses, prima facie, satisfaction regarding proposed evidence and genuineness of the prosecution case were duly considered.

Considering the totality of circumstances of the case, I consider it a fit case to enlarge the applicant on bail.

Without expressing any opinion on the merits of the case, let the applicant- Sarfaraj involved in aforesaid crime be released on bail on his furnishing a personal bond of Rs. 25,000/- and two sureties each in the like amount to the satisfaction of the court concerned with the following conditions that;

1.The applicant shall not tamper with the prosecution evidence by intimidating the witnesses.

2.He shall cooperate with the investigation and speedy trial.

3.He shall not indulge in any criminal activity or commission of any crime after being released on bail.

Order Date :- 8.1.2010 Mt/