Court No. - 43 Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 5029 of 2010 Petitioner :- Ram Charan & Ors. Respondent :- State Of U.P. Petitioner Counsel :- Sudhir Shandilya Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the appellants and learned A.G.A.
Admit.
Issued notice.
Summon the trial court record at an early date.
Order Date :- 5.8.2010
RPD
Hon’ble Ravindra Singh,J.
Heard learned counsel for the appellants and learned A.G.A.
It is contended by learned counsel for the appellants that maximum sentence
of two years has been awarded. The appellants are interim bail, they were on
bail during the pendency of the trial, they have not misused the liberty of bail.
Let the appellants Ram Charan, Arun, Vikram and Batu convicted in S.T. No.
70 of 2001 under sections 323/34, 324/34, 504, 506, 427 IPC and section
3(1)X SC/ST Act, P.S. Uldan, District Jhansi be released on bail on their
furnishing a personal bonds and two sureties each in the like amount to the
satisfaction of the court concerned.
The realization of fine awarded by the trial court shall remain stayed during
the pendency of the appeal.
Order Date :- 5.8.2010
RPD