Court No. 20
Criminal Appeal No. 1713 of 2010
Guddoo ......... Appellant
Versus
The State of U.P. ........ Opposite Party
Hon'ble Raj Mani Chauhan, J.
Heard learned counsel for the appellant on the point of admission and
perused the impugned judgment and order.
This criminal appeal has been filed by the accused-appellant against
the judgment and order dated 08.06.2010, passed by the learned Additional
District & Sessions Judge/F.T.C., Court No. 3, Unnao in Sessions Trial No.
383/09 (crime no. 1933/09); State Versus Guddoo & Others under Sections
376, 504 & 506 IPC, Police Station Bangarmau, District Unnao, whereby the
learned Additional District & Sessions Judge has held the accused-appellant
guilty under Sections 376 & 506 IPC and has convicted and sentenced him
for different terms of rigorous imprisonment including the fine with default
stipulation. The maximum sentence is of 7 years and to pay a fine of Rs.
10,000/- with default stipulation under Section 376 IPC.
Admit.
Summon the trial court’s record.
List this case just after receipt of trial court’s record for hearing on the
prayer of bail application.
21.6.2010
Santosh/-