Allahabad High Court High Court

Kali Charan vs State on 2 August, 2010

Allahabad High Court
Kali Charan vs State on 2 August, 2010
                        Court No. - 44

                        Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 2418 of 1982

                        Petitioner :- Kali Charan
                        Respondent :- State
                        Petitioner Counsel :- A.N Rai
                        Respondent Counsel :- Dga

                        Hon'ble Yatindra Singh,J.

Hon’ble Surendra Singh,J.

Criminal appeal no.2418 of 1982 against judgment dated 21.8.1982, in Sessions Trial No.235 of
1981, District Mirzapur is partly allowed.

Kali Charan is convicted under section 323 read with section 149 and 147 IPC. HIs conviction
is altered accordingly. He is sentenced to the period already undergone. He need not surrender.
His bail bonds are cancelled and sureties are discharged.
For order see on the separate sheet of papers attached with the memo of appeal.
For order see on the separate sheet of papers attached with the memo of criminal appeal no.2180 of
1982.

Order Date :- 2.8.2010
AKJ