Court No. - 20 Case :- CRIMINAL APPEAL No. - 2113 of 2010 Petitioner :- Abhishek Raidas Respondent :- State Of U.P. Petitioner Counsel :- Ashok Kumar Singh -I Respondent Counsel :- G.A. Hon'ble Raj Mani Chauhan,J.
Heard learned counsel for the appellant on the point of admission of appeal.
This appeal has been preferred by the accused-appellant against the judgment
order dated 15.7.2010 passed by the learned Additional Sessions
Judge/F.T.C., Court No. 4, Hardoi in Session Trial No. 834 of 2009 (Crime
No. 693 of 2009); State Vs. Abhishek Raidas, under Section 304 IPC, P.S.
Pihani, District Hardoi, whereby the learned Additional Sessions Judge held
the accused-appellant guilty under Sections 304 part 2 IPC, 4/25 Arms Act
and sentenced to undergo different terms of rigorous imprisonment along with
fine with default stipulation. The maximum sentence awarded by the trial
court is 10 years under Section 304 part 2 IPC.
The appeal involves arguable point of law.
Admit.
Summon the trial court’s record.
Learned A.G.A. may file objection on the prayer of bail within two weeks.
List just after receipt of trial court’s record on the prayer of bail.
Order Date :- 10.8.2010
Santosh/-