Allahabad High Court High Court

Vakil Chauhan vs State Of U.P. on 29 July, 2010

Allahabad High Court
Vakil Chauhan vs State Of U.P. on 29 July, 2010
Court No. - 43

Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 4830 of 2010

Petitioner :- Vakil Chauhan
Respondent :- State Of U.P.
Petitioner Counsel :- Durga Tiwari
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 29.7.2010

NA

(Order on the bail application no. 210529 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 the maximum
sentence of 3 years has been awarded to the appellant, The appellant was on
bail during the pendency of the trial, he has not misused the liberty of bail.

Let the appellant Vakil Chauhan convicted in S.T. No. 71 of 2005 under
Sections 323,504,506 I.P.C. and section 3(1)10 of S.C./S.T. Act P.S.
Trukpatti District Kushinagar 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 :- 29.7.2010
N.A.