Court No. - 43 Case :- CRIMINAL APPEAL No. - 4675 of 2010 Petitioner :- Sarvesh Yadav Respondent :- State Of U.P. Petitioner Counsel :- Pankaj Sharma 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 :- 21.7.2010
RPD
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 maximum sentence of
three years has been awarded. The appellant was on interim bail, he was on
bail during pendency of the appeal. He has not misused the liberty of bail.
Let the appellant Sarvesh Yadav convicted in S.T. No. 624 of 2008 under
Sections 411 I.P.C., P.S. Kotwali District Mathura 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.
Order Date :- 21.7.2010
RPD