Allahabad High Court High Court

Sri Chandra And Others vs State Of U.P. And Anr. on 6 August, 2010

Allahabad High Court
Sri Chandra And Others vs State Of U.P. And Anr. on 6 August, 2010
Court No. - 43

Case :- CRIMINAL APPEAL U/S 372 CR.P.C. No. - 5080 of 2010

Petitioner :- Sri Chandra And Others
Respondent :- State Of U.P. And Anr.
Petitioner Counsel :- Zafar Abbas
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 lower court record at an early date.

Dated 6.8.2010

NA

(Order on the bail application no. 222596 of 2010)

Hon’ble Ravindra Singh,J.

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

It is contended by learned counsel for the appellants that maximum sentence
of three years has been awarded to the appellants, the appellants are on
interim bail, they were on bail during the pendency of the trial, they have not
misused the liberty of bail.

Let the appellants Sri Chand, Lalloo and Ram Sundar convicted in S.T. No.
209 of 2003 under Sections 504,506 I.P.C. and section 3(1)(5)(10) of
S.C./S.T. Act and section 198A(2) of U.P.Z.A. anad L.R. Act P.S. Karari
District Kaushambi 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 :- 6.8.2010
N.A.