Allahabad High Court High Court

Chandra Deo And Others vs State Of U.P. on 9 August, 2010

Allahabad High Court
Chandra Deo And Others vs State Of U.P. on 9 August, 2010
Court No. - 43

Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 5112 of 2010

Petitioner :- Chandra Deo And Others
Respondent :- State Of U.P.
Petitioner Counsel :- Mohan Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the appellants and learned A.G.A.
Admit. Issue notice.

Summon the trial court record at an early date.
Order Date :-9.8.2010
Su

( Order on Bail Application No. 223942 of 2010)
Hon’ble Ravindra Singh,J.

Heard learned counsel for the appellants and learned A.G.A.
It is contended by learned counsel for the appellants that the maximum
sentence of three years has been awarded. The appellants were on bail
during pendency of the trial, they have not misused the liberty of bail.
Let the appellants Chandra Deo, Dharmdeo, Indradeo and Rahdey
Shyam convicted in S.T. No. 283 of 2004 arising out of Case Crime
No. 74-A of 2002 under sections 323/34, 325/34, 504 I.P.C. , P.S.
Madanpur, District Deoria be released on bail on their furnishing a
personal bond and two heavy 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 :- 9.8.2010
Su