Allahabad High Court High Court

Dinesh @ Kallu vs State Of U.P. on 25 June, 2010

Allahabad High Court
Dinesh @ Kallu vs State Of U.P. on 25 June, 2010
Court No. - 40

Case :- CRIMINAL APPEAL No. - 3977 of 2010

Petitioner :- Dinesh @ Kallu
Respondent :- State Of U.P.
Petitioner Counsel :- Jagdev Singh,Manvendra Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Virendra Singh,J.

Heard and perused the record.

Since the order dated 23.06.2010 listing the appeal in usual course
has been inadvertently typed, therefore, the aforesaid order is
replaced with the following order: –

“Heard and perused the record.

Admit.

Let the record of the learned Lower Court be summoned.

Since the accused has already been enlarged on bail by the trial
court after the conviction, I do find it expedient that the same bail
order be continued subject to furnishing fresh bail bonds on the
same terms and conditions for the purpose of this criminial appeal
and the same may be sent with the recordof the learned Lower
Court.

Let this appeal be listed in usual course for hearing.

In the meantime, the operation of the order of conviction,
judgment and senttence passed by the learned Lower Court, shall
remain stayed till the disposal of this appeal.”

Order Date :- 25.6.2010
Jaideep/-