Court No. - 43 Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 1108 of 2010 Petitioner :- Ganga Ram Respondent :- State Of U.P. Petitioner Counsel :- Rajesh Dwivedi Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant, learned A.G.A. and perused the lower
court record.
Admit.
Issue notice.
The lower court record has been received.
Order Date :- 2.8.2010
Ashish Tripathi
Hon’ble Ravindra Singh,J.
Heard learned counsel for the applicant, learned A.G.A. and perused the lower
court record.
It is contended by learned counsel for the appellant that the appellant was
named in the F.I.R., he was prosecuted for the offence punishable under
Section 307 also, in which he has been acquitted. He has been convicted
under Section 393 IPC for a period of five years R.I. The appellant was on
bail during the trial, he has not misused the liberty of bail.
Let the appellant Ganga Ram convicted in S.T. No. 101 of 1998, State of U.P.
Vs. Ganga Ram arising out of case crime no. 170 of 1998, under Sections
393, 307 IPC as well as S.T. No. 118 of 2003 in case crime no. 171 of 1998,
under Section 25/27 Arms Act, P.S. Mangalpur, District-Kanpur Dehat be
released on bail on his furnishing a personal bond and two sureties each in the
like amount to the satisfaction of the Court concerned.
The prayer for staying the realization of fine is refused, the appellant is
directed to deposit the amount of the fine imposed by the trial Court within a
month from today from the date of his release from the jail. In default of the
payment, the appellant shall be taken into custody.
Order Date :- 2.8.2010
Ashish Tripathi