Allahabad High Court High Court

Vishal Mohan Saraswat vs State Of U.P. on 27 July, 2010

Allahabad High Court
Vishal Mohan Saraswat vs State Of U.P. on 27 July, 2010
Court No. - 43

Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 4794 of 2010

Petitioner :- Vishal Mohan Saraswat
Respondent :- State Of U.P.
Petitioner Counsel :- S.S. Shah
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the appellant and the learned A.G.A.

Admit.

Issue notice.

Summon the lower court record at an early date.

Dated 27.7.2010

NA

(Order on the bail application no. 206977 of 2010)

Hon’ble Ravindra Singh,J.

Heard learned counsel for the appellant and the learned A.G.A.

It is contended by learned counsel for the appellant that in the present case the
appellant has been acquitted for the offence punishable under section 25 (1A)
of the Arms Act. The appellant was on bail during the pendency of the trial,
he has not misused the liberty of bail.

Let the appellant Vishal Mohan Saraswat convicted in S.T. No. 823 of 2009
under Section 25(!A) Arms Act P.S. Medical District Meerut be released on
bail on his 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 :- 27.7.2010
N.A.