Court No. - 18 Case :- CRIMINAL APPEAL No. - 890 of 2010 Petitioner :- Ganga Shiv & Others Respondent :- State Of U.P. Petitioner Counsel :- Dev Kumar Tripathi Respondent Counsel :- G.A. Hon'ble S.N.H. Zaidi,J.
Heard.
Admit.
Notice has been received by the learned A.G.A. on behalf of the State.
Record of the lower court be called for.
The appellants have been convicted and sentenced to six months simple
imprisonment and fine of Rs.500/- under section 324/34 I.P.C.
It has been pointed out that the appellants are on interim bail under section
389 (3) Cr.P.C.
Considering the above circumstance and nature of the case, the appellants are
admitted to bail during the pendency of the appeal.
Let appellants Ganga Shiv, Santosh Kumar, Kaptan and Rajendra Prasad
Mishra convicted and sentenced on 09.03.2010 in S.T.No.464 of 2003 by the
Additional Session Judge F.T.C-10, Pratapgahr be enlarged on bail on their
executing a personal bond and furnishing two sureties each in the like amount
to the satisfaction of the court concerned.
Amount of fine shall be deposited within fifteen days from today.
Order Date :- 2.4.2010
ank