Court No. - 43 Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 5256 of 2010 Petitioner :- Gyan Singh & Another Respondent :- State Of U.P. Petitioner Counsel :- Brij Raj Singh Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the appellants and the learned A.G.A.
Admit.
Issue notice.
Summon the lower court record at an early date.
Dated 11.8.2010
NA
(Order on the bail application no. 228811 of 2010)
Hon’ble Ravindra Singh,J.
Heard learned counsel for the appellants and the learned A.G.A.
It is contended by learned counsel for the appellants that only allegation of
kidnapping is against the appellant. There is no allegation of committing the
rape with the prosecutrix. The allegation of committing rape is against the co-
accused Hamir Singh. The appellants were on bail during the pendency of the
trial, they have not misused the liberty of bail.
Let the appellants Gyan Singh and Smt. Bhoori Devi convicted in S.T. No.
202 of 2006 and in S.T. No. 711A of 2007 under Section 366 I.P.C. P.S.
Jasrana District Firozabad 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 realization of fine shall remain stayed during the pendency of the appeal.
Order Date :- 11.8.2010
N.A.