Court No. - 43 Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 5237 of 2010 Petitioner :- Anil Sonkar @ Ghantu Singh Respondent :- State Of U.P. Petitioner Counsel :- Sanjay Srivastava 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 :- 10.8.2010
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 to the appellant. The appellant is on interim bail,
he was on bail during the pendency of the trial, he has not misused the liberty
of bail.
Let the appellant Anil Sonkar @ Ghantu Singh convicted in S.T. no. 1240 of
2007 under Sections 147, 148, 149, 393, 307, 336, 332, 353, 435, 427 IPC
and section 7 of Criminal Law Amendment Act, P.S. Kalyanpur, District
Kanpur Nagar be released on bail on his furnishing a personal bond and two
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 this appeal.
Order Date :- 10.8.2010
RPD