Court No. - 43 Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 5302 of 2010 Petitioner :- Balvindra Singh & Another Respondent :- State Of U.P. Petitioner Counsel :- Harikesh Kumar Gupta Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the appellants and the learned A.G.A.
Admit.
Issue notice.
Summon the lower court record at an early date.
Dated 12.8.2010
NA
(Order on the bail application no. 230956 of 2010)
Hon’ble Ravindra Singh,J.
Heard learned counsel for the appellants and the learned A.G.A.
It is contended by learned counsel for the appellants that maximum sentence
of one year has been awarded to the appellants, the appellants are on interim
bail, they were on bail during the pendency of the trial of the case, they have
not misused the liberty of bail.
Let the appellants Balvindra Singh and Akku convicted in S.T. No. 97 of
2010 under Sections 60(2) of the Excise Act P.S. Bilsanda District Pilibhit
be released on bail on their 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 :- 12.8.2010
N.A.