Allahabad High Court High Court

Dhruva Narain vs State Of U.P. on 13 July, 2010

Allahabad High Court
Dhruva Narain vs State Of U.P. on 13 July, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 4500 of 2010

Petitioner :- Dhruva Narain
Respondent :- State Of U.P.
Petitioner Counsel :- Hitesh Pachori
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the appellant and learned A.G.A.

Admit.

Issue notice.

Summon the trial court record at an early date.

Order Date :- 13.7.2010
RPD

Hon. Ravindra Singh, J.

Heard learned counsel for the appellant and learned A.G.A.

It is contended by learned counsel for the appellant that it is a case in which
body has sustained any injury. The witnesses examined in the trial court are
not independent witnesses. The appellant was on bail during the pendency of
the trial, He has not misused the liberty of bail.

Let the appellant Dhruva Narain convicted in S.T. no. 1104 of 2008 under
Sections 147, 148, 307, 149 IPC P.S. Sikandra District Agra be released on
bail on his furnishing a personal bond and two sureties each in the like
amount to the satisfaction of the Court concerned.

The realization of fine shall remain stayed during the pendency of the appeal.

Order Date :- 13.7.2010
RPD