Allahabad High Court High Court

Ramu Tiwari vs State Of U.P. on 10 August, 2010

Allahabad High Court
Ramu Tiwari vs State Of U.P. on 10 August, 2010
Court No. - 20

Case :- CRIMINAL APPEAL No. - 2102 of 2010

Petitioner :- Ramu Tiwari
Respondent :- State Of U.P.
Petitioner Counsel :- Arun Sinha,Riyaz Ahmad
Respondent Counsel :- Govt. Advocate

Hon'ble Raj Mani Chauhan,J.

Heard learned counsel for the appellant on the point of admission of appeal.

This appeal has been preferred by the accused-appellant against the judgment
order dated 17.7.2010 passed by the learned Additional Sessions
Judge/F.T.C., Court No. 10, Pratapgarh in Session Trial No. 102 of 2009
(Crime No. 67 of 2008); State Vs. Raju Tiwari, under Section 376 IPC & 3
(1) (12) SC/ST Act, P.S. Maheshganj, District Pratapgarh, whereby the
learned Additional Sessions Judge held the accused-appellant guilty under
Sections 376 (2) (F) IPC and sentenced to undergo rigorous imprisonment for
a period of ten years and to pay a fine of Rs. 10,000/- with default stipulation.

The appeal involves arguable point of law.

Admit.

Summon the trial court’s record.

Learned A.G.A. may file objection on the prayer of bail within two weeks.

List just after receipt of trial court’s record on the prayer of bail.

Order Date :- 10.8.2010
Santosh/-