Allahabad High Court High Court

Chitrapal vs State Of U.P. on 1 February, 2010

Allahabad High Court
Chitrapal vs State Of U.P. on 1 February, 2010
Court No. - 46

Case :- CRIMINAL APPEAL No. - 426 of 2010

Petitioner :- Chitrapal
Respondent :- State Of U.P.
Petitioner Counsel :- Dharmveer Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Sheo Kumar Singh,J.

Hon’ble Shyam Shankar Tiwari,J.

Heard Sri Imran, learned Advocate.

Learned counsel informs the court that against the same
judgment Digambar has filed Criminal Appeal No. 315 of
2010.

On account of short sentence Digamber was granted bail.

Order dated 27.1.2010 is before us.

Admit.

Summon the lower Court record.

In view of the short sentence so given to the appellant for a
period of five years who is convicted under Section 411 IPC,
this Court directs that the appellant Chitrapal be also
released on bail.

Let the appellant Chitrapal involved in S.T. No. 1128 of 2008
be enlarged on bail on his furnishing a personal bond and
two sureties each in the like amount to the satisfaction of the
court concerned.

Order Date :- 1.2.2010
Sachdeva