Court No. - 50 Case :- CRIMINAL REVISION No. - 3067 of 2010 Petitioner :- Murari Lal Respondent :- State Of U.P. Petitioner Counsel :- Alok Sharma Respondent Counsel :- Govt. Advocate Hon'ble S.C. Agarwal,J.
Heard learned counsel for the revisionist and learned AGA for
the State.
Admit. Register.
Summon the lower court’s record.
Pending disposal of this revision, the revisionist Murari Lal
convicted and sentenced under Section 411 IPC, vide order dated
30.9.2003 passed by the learned Civil Judge (Junior Division)/
Judical Magistrate, Puwayan, District-Shahjahanpur in Criminal
Case No. 716 of 2003 as modified by judgment and order dated
3.6.2010 passed by the Addl. Sessions Judge, Court No. 3,
Shahjahanpur in Criminal Appeal No. 54 of 2003 be released on
bail on his furnishing a personal bond and two sureties each in the
like amount to the satisfaction of the Magistrate concerned.
Order Date :- 9.8.2010
KU