Allahabad High Court High Court

Ram Swaroop And Another vs State Of U.P. on 14 June, 2010

Allahabad High Court
Ram Swaroop And Another vs State Of U.P. on 14 June, 2010
Court No. - 47

Case :- CRIMINAL APPEAL No. - 3820 of 2010

Petitioner :- Ram Swaroop And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Satyendra Pratap Singh-I
Respondent Counsel :- Govt. Advocate

Hon'ble Naheed Ara Moonis,J.

Heard the learned counsel for the applicants and the learned A.G.A.

Admit. Issue notice.

Summon the lower court record.

Having considered the submissions of the parties and without expressing any
opinion on the merits of the case, let the applicants Ram Swaroop and
Ramdas convicted and sentenced in Session Trial No. 207 of 2009 arising out
of case Crime No. 666 of 2008 under Section 60 (2) Excise Act be released
on bail on their furnishing a personal bond with two sureties each in the list
amount to the satisfaction of the court concerned. Realization of fine imposed
against the applicants shall also remain stayed during the pendency of this
appeal before this Court.

Order Date :- 14.6.2010
Shahnawaz