Court No. - 43 Case :- CRIMINAL APPEAL No. - 1809 of 2010 Petitioner :- Faiyyaz @ Ghura & Others Respondent :- State Of U.P. Petitioner Counsel :- Mithilesh Kr. Gupta Respondent Counsel :- Govt. Advocate Hon'ble Ashok Kumar Roopanwal,J.
Heard Mr. Mithilesh Kumar Gupta, learned counsel for the
appellants, learned AGA and perused the record.
Admit.
Summon the lower court record.
Request has been made by Mr. Gupta for enlarging the appellants
on bail.
Considering the quantum of sentence awarded by the trial court and
also considering the fact that the appellants were on interim bail, I do
feel that it is a case fit for the grant of bail.
The appellants Faiyyaz @ Ghura, Irshad @ Muneeb, Aslam and
Abdul Ali are admitted to bail during the pendency of the appeal in S.T.
No.168/08, case crime no.126/07, under Section 325/34, 336/34, IPC,
P.S. Kasimabad, District Ghazipur on their each executing a personal
bond of Rs.20,000/- with two sureties each of the like amount to the
satisfaction of the court concerned. It is further directed that during the
pendency of this appeal the execution of the sentence shall remain
suspended.
Order Date :- 2.4.2010
T. Sinha