Allahabad High Court High Court

Chhabi Ram & Others vs State Of U.P. on 26 July, 2010

Allahabad High Court
Chhabi Ram & Others vs State Of U.P. on 26 July, 2010
Court No. - 43

Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 4779 of 2010

Petitioner :- Chhabi Ram & Others
Respondent :- State Of U.P.
Petitioner Counsel :- M.C. Tiwari,H.P. Mishra
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 lower court record at an early date.

Order Date :- 26.7.2010
RPD

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 maximum sentence
of three years have been awarded to the appellants. The appellants are interim
bail, they were on bail during the pendency of the trial, they have not misused
the liberty of bail.

Let the appellants Chhabi Ram, Dhan Pal and Smt. Saphedi Devi @ Dhan
Devi convicted in S.T. No. 105 of 2004 under sections 323/34, 325/34 IPC,
P.S.Shamshabad, District Farrukhabad 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 :- 26.7.2010
RPD