Court No. - 5 Case :- CRIMINAL APPEAL No. - 3932 of 2010 Petitioner :- Munna @ Mahmood & Others Respondent :- State Of U.P. Petitioner Counsel :- Satish Kumar Tyagi Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the appellants and the learned A.G.A.
Admit.
Issue notice.
Summon the trial court record at an early date.
It is contended by learned counsel for the appellants that it is a case in which
nobody has sustained any injury, the maximum sentence of 5 years has been
awarded to the appellants, the appellants were on bail during the pendency of
the trial, they have not misused the liberty of bail.
Let the appellants Munna alias Mahmood, saukeen, Bahadur Chaman and
Shahid convicted in S.T. No. 199 of 2010 under Sections 399,402,307 I.P.C.
P.S. Hapur Dehat arising out of case crime no. 486 of 2009, S.T. No. 200 of
2010 under section 25/4 of Arms Act, arising out of case crime no. 490 of
2009, P.S. Hapur Dehat, S.T. No. 201 of 2010 arising out of case crime no.
491 of 2009 P.S. Hapur Dehat, S.T. No. 202 of 2010 under section 25/4 Arms
Act arising out of case crime no. 492 of 2009 P.S. Hapur Dehat, S.T. No. 204
of 2010 under section 25 Arms Act, arising out of case crime no. 487 of 2009
P.S. Hapur Dehat and S.T. No. 206 of 2010 under section 25 Arms Act in
case crime no. 489 of 2009 P.S. Hapur dehat District Ghaziabad 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 during the pendency of the appeal.
Order Date :- 18.6.2010
N.A.