Court No. - 20 Case :- CRIMINAL APPEAL No. - 121 of 2010 Petitioner :- Tola Ram & Another Respondent :- State Of U.P. Petitioner Counsel :- R.S. Tomar Respondent Counsel :- Govt.Advocate Hon'ble Raj Mani Chauhan,J.
Heard the learned counsel for the appellants on the point of admission and
perused the judgment and order dated 08.01.2010 passed by the trial court.
This appeal has been filed by the accused-appellants, Tota Ram and Sharwan
Kumar against the judgment and order dated 08.01.2010 passed by the
Additional Sessions Judge Court no.2, Lakhimpur Kheri in Sessions Trial
No.976 of 2003 (Crime No.152 of 1992) State Versus Tota Ram and others,
under Sections 323, 504, 506 I.P.C. and 3(1) (x) SC/ST Act, P.S. Neemgaon,
District Kheri, whereby the learned Additional Sessions Judge has held the
each of the accused guilty under Sections 323 I.P.C. and both have been
released on probation for a period of six months.
Admit.
At this stage the learned counsel for the appellants is not pressing the prayer
of bail of the accused-appellants.
Order Date :- 22.1.2010
Prajapati