Court No. - 28 Case :- CRIMINAL APPEAL No. - 1950 of 2010 Petitioner :- Lal Bahadur Respondent :- State Of U.P. Petitioner Counsel :- D.C. Tewari Respondent Counsel :- Govt. Advocate Hon'ble Shri Kant Tripathi,J.
The learned counsel for the appellant is permitted to make correction in the memo of appeal.
Heard the learned counsel for the appellant and the learned AGA and perused the record.
The appellant Lal Bahadur has preferred this appeal against the judgment and order dated
24.5.2010 passed by the learned Special Judge/Scheduled Castes and Scheduled Tribes
(Prevention of Atrocities) Act, Gonda in S.T. No. 133 of 1992, whereby the learned Special
Judge has convicted and sentenced appellant under sections 323,324, 325 IPC and section 3 (1)
(xiv) of the Scheduled Castes and Scheduled Tribes (Prevention of Atrocities) Act, and the
maximum sentence imposed on him is of three year.
Admit.
Summon the lower court record.
The learned counsel for the appellant submitted that the appellant is on interim bail. It was
further submitted there is no prospect of the appeal being heard in near future due to heavy
dockets.
Keeping in view the entire facts and circumstances of the case and submissions of the learned
counsel for the appellant and the learned AGA, the appellant Lal Bahadur is bailed out during
the pendency of the appeal, in Sessions Trial No. 133 of 1992 , under sections 323,324, 325
IPC and section 3 (1) (xiv) of the Scheduled Castes and Scheduled Tribes (Prevention of
Atrocities) Act, P.S. Itiya Thok, district Gonda on his furnishing a personal bond and two
sureties each in the like amount to the satisfaction of the court concerned.
On acceptance of bail bonds and personal bond, the lower court shall transmit photo state
copies thereof to this Court for being kept on the record of this appeal.
Let the paper books be prepared.
Order Date :- 23.7.2010
MTA