Allahabad High Court High Court

Nashir vs State Of U.P. on 21 July, 2010

Allahabad High Court
Nashir vs State Of U.P. on 21 July, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 4668 of 2010

Petitioner :- Nashir
Respondent :- State Of U.P.
Petitioner Counsel :- Mohd. Irfan
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
two years has been awarded. The appellant was on bail during pendency of
the trial. He has not misused the liberty of bail.

Let the appellant Nashir convicted in S.T. No. 336 of 2008 under Sections
411 I.P.C. and S.T. No. 337 of 2008 under section 25 Arms Act, P.S. Civil
Lines, District Rampur 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.

Realization of fine shall remain stayed during the pendency of the appeal.

Order Date :- 21.7.2010
RPD