Allahabad High Court High Court

Krishnapal @ Kishanpal vs State Of U.P. on 16 July, 2010

Allahabad High Court
Krishnapal @ Kishanpal vs State Of U.P. on 16 July, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 4586 of 2010

Petitioner :- Krishnapal @ Kishanpal
Respondent :- State Of U.P.
Petitioner Counsel :- Pankaj Kumar Tyagi,Smt. Archana Tyagi
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the appellant and the learned A.G.A.

Admit.

Issue notice.

Summon the lower court record at an early date.

Connect with criminal appeal no. 4478 of 2010.

Dated 16.7.2010

NA

(Order on the bail application no. 193812 of 2010)

Hon’ble Ravindra Singh,J.

Heard learned counsel for the appellant and the learned A.G.A.

It is contended by learned counsel for the appellant that maximum sentence of
three years has been awarded to the appellant under section 411 I.P.C. The
witnesses did not identify the appellant during investigation.During the trial
the appellant was on bail. The co-accused Jitendra and Ved Prakash alias
Vaida have been released on bail by this court n 12.7.2010.

Let the appellant Krishnapal alias Kishanpal convicted in S.T. No. 433 of
2005 under Section 411 I.P.C. P.S. Aurangabad District Bulandshahar be
released on bail on his 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 :- 16.7.2010
N.A.