Court No. - 43 Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 4882 of 2010 Petitioner :- Hari Lal Yadav And Others Respondent :- State Of U.P. Petitioner Counsel :- Pradeep Kumar Rai,Kamal Krishna Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Sri R.C. Yadav and Sri Shailendra Singh Yadav file memo of appearance on
behalf of the complainant.
Heard learned counsel for the appellants and learned A.G.A.
Admit.
Issue notice.
Summon the trial court record at an early date.
Order Date :- 30.7.2010
RPD
Hon’ble Ravindra Singh,J.
Heard learned counsel for the appellants, learned A.G.A. Sri R.C. Yadav,
and Sri Shailendra Kumar Yadav, learned counsel for the complainant.
It is contended by learned counsel for the appellants that from both the sides
FIRs were registered and from both the sides have sustained injury. From the
side of prosecution one person sustained injury and from the side of
appellants one person also sustained injury. In cross case also the accused
persons have been convicted. The appellants were on bail during the
pendency of the trial, they have not misused the liberty of bail.
However, considering the role of appellant No. 2 i.e. of exhortation, he is a
government servant, it is directed that the sentence passed against him shall be
suspended during the pendency of this appeal.I
Let the appellants Hari Lal Yadav, Ram Asrey and Rohit Yadav convicted in
S.T. No. 265 of 2008 under sections 324, 325, 323, 504, 506, 308 IPC, P.S.
Machhalishahar District Jaunpur be released on bail on their furnishing a
personal bond and two heavy 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 :- 30.7.2010
RPD