Allahabad High Court High Court

Pappu Alias Suresh And Another vs State Of U.P. on 11 January, 2010

Allahabad High Court
Pappu Alias Suresh And Another vs State Of U.P. on 11 January, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 90 of 2010

Petitioner :- Pappu Alias Suresh And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Anupam Tripati
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav, J.

Heard.

Admit.

Considering facts and circumstances of the case, let revisionists
Pappu @ Suresh and Shripal Suresh sons of Dori Lal who have
been convicted in criminal appeal no.10 of 2009 arising out of case
no.315 of 1997 under Sections 323/34, 325/34, 504 I.P.C. Police
Station Katra, District Shahjahanpur, be released on bail on their
executing a personal bond and furnishing two sureties each in the
like amount to the satisfaction of the court concerned.

Order Date :- 11.1.2010
rkg