Court No. - 47 Case :- CRIMINAL APPEAL No. - 3846 of 2010 Petitioner :- Irshad Alias Anni And Others Respondent :- State Of U.P. Petitioner Counsel :- Vinod Tripathi Respondent Counsel :- Govt. Advocate Hon'ble Naheed Ara Moonis,J.
Heard the learned counsel for the applicants and the learned A.G.A.
Admit. Issue notice.
Summon the lower court record.
Having considered the submissions of the parties and without expressing any
opinion on the merits of the case, let the applicants Irshad alias Anni, Nafees
Ahmad, Nadeem Ahmad, Mohammad Gayur, Irfan and Rahees Ahmad
convicted and sentenced in Session Trial No. 104 of 2009, under Sections
339 and 402 Indian Penal Code and Sesstion Trial Nos. 334 of 2009, 163 of
2009, 303 of 2009, 304 of 2009, 332 of 2009 and 397 of 2007, under Section
4/25 Arms Act arising out of case Crime No. 104 of 2009 be released on bail
on their furnishing a personal bond with two sureties each in the list amount
to the satisfaction of the court concerned. Realization of fine imposed against
the applicants shall also remain stayed during the pendency of this appeal
before this Court.
Order Date :- 14.6.2010
Shahnawaz