Court No. - 43 Case :- CRIMINAL APPEAL No. - 4632 of 2010 Petitioner :- Lal Singh & Another Respondent :- State Of U.P. Petitioner Counsel :- Sudhanshu Srivastava,Smt. Nayan Shri Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the appellants and learned A.G.A.
Admit.
Issue notice.
Summon the trial court record at an early date.
Order Date :- 20.7.2010
RPD
Hon’ble Ravindra Singh,J.
Heard learned counsel for the appellants and learned A.G.A.
It is contended by learned counsel for the appellants that according to the
prosecution version the role of causing the injury on the person of the
deceased by using the wooden patta has been assigned to the appellant no. 1.
Appellant No. 2 Bheem Singh did not cause any injury on the person of the
deceased. The role of catching hold is assigned to him.
Let the appellant No. 2 Bheem Singh convicted in S.T. No. 289 of 2009 under
Sections 304 I.P.C., P.S. Mandi District Saharanpur 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.
The realization of fine awarded by the trial court shall remain stayed during
the pendency of appeal.
The prayer for bail of appellant No. 1 Lal Singh shall be considered after
receipt of the record. In the meantime learned A.G.A. may file
objection/counter afffidavit.
Trial court record shall be summoned within six week from today.
List on 21.9.2010.
Order Date :- 20.7.2010
RPD