Allahabad High Court High Court

Guddoo vs State Of U.P. on 21 June, 2010

Allahabad High Court
Guddoo vs State Of U.P. on 21 June, 2010
                                                                   Court No. 20

                   Criminal Appeal No. 1713 of 2010

                   Guddoo                  ......... Appellant

                                     Versus

            The State of U.P.                 ........ Opposite Party

Hon'ble Raj Mani Chauhan, J.

Heard learned counsel for the appellant on the point of admission and

perused the impugned judgment and order.

This criminal appeal has been filed by the accused-appellant against

the judgment and order dated 08.06.2010, passed by the learned Additional

District & Sessions Judge/F.T.C., Court No. 3, Unnao in Sessions Trial No.

383/09 (crime no. 1933/09); State Versus Guddoo & Others under Sections

376, 504 & 506 IPC, Police Station Bangarmau, District Unnao, whereby the

learned Additional District & Sessions Judge has held the accused-appellant

guilty under Sections 376 & 506 IPC and has convicted and sentenced him

for different terms of rigorous imprisonment including the fine with default

stipulation. The maximum sentence is of 7 years and to pay a fine of Rs.

10,000/- with default stipulation under Section 376 IPC.

Admit.

Summon the trial court’s record.

List this case just after receipt of trial court’s record for hearing on the

prayer of bail application.

21.6.2010
Santosh/-