Court No. - 40 Case :- CRIMINAL REVISION No. - 2391 of 2010 Petitioner :- Vishnu Respondent :- State Of U.P. Petitioner Counsel :- G.K. Gupta Respondent Counsel :- Govt. Advocate Hon'ble Virendra Singh,J.
Heard learned counsel for the appellant and the learned AGA.
Admit.
Summon the Lower Court record.
Be it listed on 25.8.2010.
Since the accused remained on bail during the course of trial and they have
been taken into custody at the time of final decision in appeal. Therefore, I
find it a fit case that the accused persons may be enlarged on bail. Therefore,
the bail application of the accused persons is hereby allowed.
Let the accused/revisionist Vishnu involved in case crime No.5331 of 2004,
under Sections 354, 506 IPC, Police Station Vrindaban, District Mathura be
released on bail on executing a personal bond and furnishing two sureties of
Rs.20,000/- to the satisfaction of the court concerned.
Order Date :- 22.6.2010
Gaurav