Allahabad High Court High Court

Anokhi Lal, & Others vs State Of U.P. on 2 April, 2010

Allahabad High Court
Anokhi Lal, & Others vs State Of U.P. on 2 April, 2010
Court No. - 18

Case :- CRIMINAL APPEAL No. - 884 of 2010

Petitioner :- Anokhi Lal, & Others
Respondent :- State Of U.P.
Petitioner Counsel :- Pawan Kr. Mishra
Respondent Counsel :- G.A.

Hon'ble S.N.H. Zaidi,J.

Heard.

Admit.

Notice has been received by the learned A.G.A. on behalf of the State.

Record of the lower court be called for.

The appellant has been convicted and sentenced to two year R.I. and fine of
Rs.15,000/- under section 324/34 I.P.C. besides sentence of lesser period
under section 323/34 I.P.C.

It has been pointed out that the appellants are on interim bail under section
389 (3) Cr.P.C.

Considering the above circumstance and nature of the case, the appellants are
admitted to bail during the pendency of the appeal.

Let appellants Anokhi Lal, Khunkhun and Saukhi Lal convicted and
sentenced on 17.03.2010 in S.T.No.155 of 2003 by the Additional Session
Judge F.T.C-1, Shravasti be enlarged on bail on their executing a personal
bond and furnishing two sureties each in the like amount to the satisfaction of
the court concerned.

Realization of fine shall remain stayed, provided half of the amount of fine
deposited within a period one month from today.

Order Date :- 2.4.2010
ank