Court No. - 43 Case :- CRIMINAL APPEAL No. - 4459 of 2010 Petitioner :- Dilawar & Others Respondent :- State Of U.P. Petitioner Counsel :- Ajay Kumar Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the appellants and the learned A.G.A.
Admit.
Issue notice.
Summon the lower court record at an early date.
Dated 12.7.2010
NA
(Order on the bail application no. 186148 of 2010)
Hon’ble Ravindra Singh,J.
Heard learned counsel for the appellants and the learned A.G.A.
It is contended by learned counsel for the appellants that according to the
prosecution version the injured has sustained six injuries, according to the
statement of the doctor the injuries were not dangerous to life. The appellant
was on bail during the pendency of the trial, he has not misused the liberty of
bail.
Let the appellants Dilawar, Feru, Charan Singh and Ved Ram convicted in
S.T. No. 546 of 1998 under Sections 307,323,504 I.P.C. P.S. Merapur District
Farrukhabad be released on bail on their 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 :- 12.7.2010
N.A.