Court No. - 40 Case :- CRIMINAL APPEAL No. - 3984 of 2010 Petitioner :- Chhote Singh & Another Respondent :- State Of U.P. Petitioner Counsel :- M.C. Tiwari,Kiran Tiwari Respondent Counsel :- Govt. Advocate Hon'ble Virendra Singh,J.
Heard learned counsel for the appellant and learned A.G.A.
The present criminal appeal has been filed against the Judgement and order
dated 4.06.2010 passed by Additional Sessions Judge, FTC Court No. 2 Agra,
in Sessions Trial No. 1189 of 2008 and 1191 of 2008 (State Vs. Bhola @
Surendra Singh), Crime No. 56 of 2008 and 58 of 2008, under Section 147,
148, 149, 307 I.P.C., and 25 Arms Act, P.S. Mansukhpura, District Agra
convicting and sentencing the appellant.
Learned A.G.A. did not raise any dispute to the contention of learned counsel
for the appellants.
Admit.
Summon the trial Court records.
Considering the facts and circumstances of the case, without expressing any
opinion on merits of the case, let the appellants Chhote Singh and Bijendra
Singh be released on bail on each of them furnishing a personal bond and two
local sureties each of the like amount to the satisfaction of the Court
concerned in Sessions Trial No. 1189 of 2008 and 1191 of 2008 (State Vs.
Bhola @ Surendra Singh), Crime No. 56 of 2008 and 58 of 2008, under
Section 147, 148, 149, 307 I.P.C., and 25 Arms Act, P.S. Mansukhpura,
District Agra. As soon as personal and surety bonds are furnished,
photocopies of the same are directed to be transmitted to this Court forthwith
by the trial Judge concerned to be kept on record of this Appeal.
Realization of fine, to the extent of 50% shall remain stayed and remaining
50% of the amount of fine shall be deposited by the revisionists within 15
days from the date of their release before the Court below. In case, the 50% of
the amount is not deposited, then the bail granted to the revisionists shall
automatically deemed cancelled.
Order Date :- 24.6.2010
Naresh