Allahabad High Court High Court

Deepak vs State Of U.P. on 14 July, 2010

Allahabad High Court
Deepak vs State Of U.P. on 14 July, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 4523 of 2010

Petitioner :- Deepak
Respondent :- State Of U.P.
Petitioner Counsel :- P.K. Srivastava,N.K. Srivastava
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 14.7.2010

NA

(Order on the bail application no.190147 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 by the trial court for the offence punishable
under section 366 and 376 I.P.C. he has been convicted for the offence
punishable under section 363 I.P.C. for a period of five years and with fine of
Rs. 10,000/-. The appellant was on bail during the pendency of the trial, he
has not misused the liberty of bail.

Let the appellant Deepak convicted in S.T. No. 1024 of 2010 under Sections
363,376 and 366 I.P.C. P.S. Brahampuri 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 :- 14.7.2010
N.A.