Court No. - 43 Case :- CRIMINAL APPEAL No. - 8563 of 2008 Petitioner :- Dharamveer & Others Respondent :- State Of U.P. Petitioner Counsel :- Akhilesh Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard the learned counsel for the appellants and the learned A.G.A. and
perused the record.
Admit.
Issue notice
It is contended by the learned counsel for the appellants that the appellants
have been released on bail in connected S.T. No. 823 of 2007 in which they
have been convicted for the offence punishable under section 147,148,149
and 307I.P.C. by another bench of this court in criminal appeal no. 8563 of
2008. In the present case, it is alleged that from the possession of the
appellants stolen bags and travel tickets were recovered and not other stolen
property was recovered. The appellant were not put for identification.
Let the appellants Dharamveer ,Anees, and Raju alias Deevan convicted in
S.T. No. 823 of 2007, S.T. No.823A of 2007, S.T. No. 824 of 2007S.T. No.
825 and S.T. No. 826 of 2007 under Section 307 I.P.C. and section 25 Arms
Act P.S. Gabhana District Aligarh 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 prayer for stay of the realization of fine is refused. It is directed that the
fine awarded by the trial court shall be deposited before the court concerned
within 30 days from the date of their release.
Order Date :- 9.7.2010
N.A.