Court No. - 43 Case :- CRIMINAL APPEAL No. - 4692 of 2010 Petitioner :- Kiranpal @ Pahalwan Respondent :- State Of U.P. Petitioner Counsel :- J.P.S. Jadaun Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the appellant and learned A.G.A.
Admit. Issue notice.
Summon the trial court record at an early date.
Order Date :-22.7.2010
Su
( Orders on Bail Application No.201540 of 2010)
Hon’ble Ravindra Singh,J.
Heard learned counsel for the appellant and learned A.G.A.
It is contended by learned counsel for the appellant that the appellant has
been convicted for the offence under section 354 I.P.C. for two years R.I. The
appellant is on interim bail.The appellant has deposited the amount of fine
imposed upon him by the trial court.
Let the appellant Kiranpal @ Pahalwan convicted in S.T. No. 921 of 2008
arising out of Case Crime No. 66 of 2008, under section 354 I.P.C., Police
Station Jahangirabad, District Bulandshahar be released on bail on his
furnishing a personal bond and two heavy sureties each in the like amount to
the satisfaction of the Court concerned.
Order Date :- 22.7.2010
Su