Allahabad High Court High Court

Abdul Hameed @ Guddu & 5 Ors. vs State Of U.P. on 19 January, 2010

Allahabad High Court
Abdul Hameed @ Guddu & 5 Ors. vs State Of U.P. on 19 January, 2010
Court No. - 20

Case :- CRIMINAL APPEAL No. - 90 of 2010

Petitioner :- Abdul Hameed @ Guddu & 5 Ors.
Respondent :- State Of U.P.
Petitioner Counsel :- Sushil Kumar Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Raj Mani Chauhan,J.

Heard the learned counsel for the appellants on the point of admission and
perused the impugned judgment and order dated 23.12.2009 passed by the
trial court.

This appeal has been filed by the accused-appellants, Abdul Hameed @
Guddu, Kamal, Akbar, Niyaz @ Banne, Azad @ Nanhey and Ram Milan
against the judgment and order dated 23.12.2009 passed by Additional
Sessions Judge/Fast Track Court No.1, Court No.10, Sultanpur in Sessions
Trial No.181 of 2005 (Crime no.332 of 2004) State Vs. Mustaque and others,
under Sections 307, 147, 148, 149, 324, 504, and 506 I.P.C., Police Station
Peeparpur, District Sultanpur, whereby the learned Additional Sessions Judge
has held the each of the accused-appellant guilty under Sections 147, 148,
307/149, 325/149, 504, 506(2) I.P.C. The learned Additional Sessions Judge
has convicted and sentenced to each of the accused-appellant to undergo
different terms of imprisonment and to pay fine with default stipulation. The
maximum sentence awarded by the trial court is of seven years under Section
307/149 I.P.C.

Admit.

Summon the lower courts record for hearing on the prayer of bail of the
accused-appellants.

Learned A.G.A. may file objection, if any, within two weeks against the
prayer of bail of the accused-appellants.

List after receipt of the lower courts record for hearing on the prayer of bail.

Order Date :- 19.1.2010
Prajapati