Allahabad High Court High Court

Ram Prasad Alias Pappu vs State Of U.P. on 9 August, 2010

Allahabad High Court
Ram Prasad Alias Pappu vs State Of U.P. on 9 August, 2010
Court No. - 43

Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 5122 of 2010

Petitioner :- Ram Prasad Alias Pappu
Respondent :- State Of U.P.
Petitioner Counsel :- Harish Chandra Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the appellant and learned A.G.A.
Admit. Issue notice.

Summon the trial court record at an early date.
Order Date :-9.8.2010
Su

( Order on Bail Application No.224526 of 2010)
Hon’ble Ravindra Singh,J.

Heard learned counsel for the appellant and learned A.G.A.
It is contended by learned counsel for the appellant that the maximum
sentence of one year has been awarded. The appellant is on interim
bail, He was on bail during pendency of the trial also, he has not
misused the liberty of bail.

Let the appellant Ram Prasad alias Pappu convicted in S.T. No. 186 of
2007 arising out of Case Crime No. 102 of 2006 under sections 452,
323, 504, 506 I.P.C. , Police Station Samthar, District Jhansi be
released on bail on his furnishing a personal bond and two heavy
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 :- 9.8.2010
Su