Allahabad High Court High Court

Aslam @ Suryavanshi vs State Of U.P. on 8 January, 2010

Allahabad High Court
Aslam @ Suryavanshi vs State Of U.P. on 8 January, 2010
Court No. - 49

Case :- CRIMINAL APPEAL No. - 8203 of 2009

Petitioner :- Aslam @ Suryavanshi
Respondent :- State Of U.P.
Petitioner Counsel :- R.C. Yadav,R.C. Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard the learned counsel for the appellant and the learned A.G.A.
This is correction application no. 4756 of 2010.
After perusing the record the order dated 4.1.2010 is hereby correct by
deleting the sentence “realization of fine was stayed during the pendency
of the trial” and by adding the paragraph as under:
“Let the appellant Aslam alias Suryavanshi convicted in S.S.T. No. 29 of
2008 under Sections 15 of N.D.P.S. Act P.S. Behat district Saharanpur 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 shall remain stayed during the pendency of the
appeal.”

Accordingly the correction application is allowed.
Order Date :- 8.1.2010
N.A.