Allahabad High Court High Court

Sughar Singh Alias Sheo Karan vs State Of U.P. on 8 July, 2010

Allahabad High Court
Sughar Singh Alias Sheo Karan vs State Of U.P. on 8 July, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 4365 of 2010

Petitioner :- Sughar Singh Alias Sheo Karan
Respondent :- State Of U.P.
Petitioner Counsel :- S.K. Singh Yadav
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 :- 8.7.2010
RPD

Hon. Ravindra Singh, J.

Heard learned counsel for the appellant, and learned A.G.A.

It is contended by learned counsel for the appellant that in the present case
maximum sentence of five years has been awarded under section 468, 471
IPC. The appellant has been acquitted in the present case under section 307
IPC and 25 Arms Act. The appellant was on bail during the pendency of the
trial, he has not mis-used the liberty of bail.

Let the appellant Sughar Singh @ Sheo Karan convicted in S.T. no. 5562 of
2003 under Sections 468 read with section 471 IPC, P.S. Thariyaon District
Fatehpur 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 the fine shall remain stayed during the pendency of the
appeal.

Order Date :- 8.7.2010
RPD