Allahabad High Court High Court

Ravi Pratap Singh @ Babloo & Others vs State Of U.P. on 2 April, 2010

Allahabad High Court
Ravi Pratap Singh @ Babloo & Others vs State Of U.P. on 2 April, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 1777 of 2010

Petitioner :- Ravi Pratap Singh @ Babloo & Others
Respondent :- State Of U.P.
Petitioner Counsel :- Shahroze Khan
Respondent Counsel :- Govt. Advocate

Hon'ble Ashok Kumar Roopanwal,J.

Heard Mr. Shahroze Khan, learned counsel for the appellants,
learned AGA on the matter of admission and bail and perused the
record.

Admit.

Summon the lower court record.

Considering the quantum of sentence awarded by the trial court, I do
feel that it is a case fit for the grant of bail.
The appellants Ravi Pratap Singh @ Babloo, Shiv Shanker Singh @
Babunney, Indra Sen @ Raju Rai and Ugrasen Singh @ Chhotu are
admitted to bail during the pendency of the appeal in S.T. No.90/05,
case crime no.346/04, under Sections 323, 325, 504, 506, IPC and 3(i)

(x), SC/ST Act, P.S. Khesraha, District Siddharth Nagar on their each
executing a personal bond of Rs.20,000/- with two sureties each of the
like amount to the satisfaction of the court concerned. It is further
directed that during the pendency of this appeal the execution of the
sentence shall remain suspended.

Order Date :- 2.4.2010
T. Sinha