Court No. - 20 Case :- CRIMINAL APPEAL DEFECTIVE No. - 2111 of 2010 Petitioner :- Bahadur Singh Respondent :- State Of U.P. Petitioner Counsel :- R.K. Singh,Awadhesh Kumar Yadav 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
and order dated 26.4.2010 passed by learned Additional Sessions
Judge/F.T.C., Court No. 7, Sitapur in Session Trial No. 111 of 2007 (Crime
No. 403/05); State Vs. Bahadur & Another under Section 376 IPC, P.S.
Ramkot, District Sitapur, whereby the learned Additional Sessions Judge held
the accused guilty under Section 376 IPC read with Section 34 IPC and
sentenced to undergo rigorous imprisonment for a period of ten years and to
pay a fine of Rs. 10,000/- with default stipulation.
The appeal involves arguable point of law.
Admit.
Learned counsel for the appellant informs that the trial court’s record has
already been received in Criminal Appeal No. 1307 of 2010.
Therefore, connect this appeal with Criminal Appeal No. 1307 of 2010.
Learned A.G.A. requests for and is allowed two weeks’ time to file objection
on the prayer of bail.
List thereafter along with Criminal Appeal No. 1307 of 2010 for hearing on
the prayer of bail.
Order Date :- 10.8.2010
Santosh/-