Allahabad High Court High Court

Bal Kishan @ Munna vs State Of U.P. on 5 January, 2010

Allahabad High Court
Bal Kishan @ Munna vs State Of U.P. on 5 January, 2010
Court No. - 49

Case :- CRIMINAL APPEAL No. - 7813 of 2009

Petitioner :- Bal Kishan @ Munna
Respondent :- State Of U.P.
Petitioner Counsel :- S.K. Dubey
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the appellant and the learned A.G.A.
Admit.

Issue notice.

Summon the trial court record at an early date.
It is contended by learned counsel for the appellant that a short sentence
of two years have been awarded by the trial court, the appellant was on
bail during pendency of the trial, he has not misused the liberty of bail.
Let the appellant Bal Kishan alias Munna convicted in Special Case No.
13 of 2009 under Section 8/20 N.D.P.S.Act, P.S. Sector 24, Noida,
District G.B.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 shall remain stayed during the pendency of the
appeal
Order Date :- 5.1.2010
Su