Allahabad High Court High Court

Govind & Another vs State Of U.P. on 5 July, 2010

Allahabad High Court
Govind & Another vs State Of U.P. on 5 July, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 4286 of 2010

Petitioner :- Govind & Another
Respondent :- State Of U.P.
Petitioner Counsel :- Mithilesh Kumar Shukla,Avanish Kumar Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

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

Admit.

Issue notice.

Summon the trial court record at an early date.

Order Date :- 5.7.2010
RPD

Hon. Ravindra Singh, J.

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

It is contended by learned counsel for the appellants that they were named in
the FIR. Due to only enmity they have named in the present case, in which no
stolen property has been recovered from the possession of the appellants. The
maximum sentence of five years have been awarded. The appellants were on
bail during the pendency of the trial. They have not misused the liberty of
bail.

Let the appellants Govind and Karan convicted in S.S.T. no. 52 of 2005 under
Sections 394 I.P.C., P.S. Achhanera, District Agra 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.

Dt: 5.7.2010
RPD/