Court No. - 43 Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 4889 of 2010 Petitioner :- Mahendra & Another Respondent :- State Of U.P. Petitioner Counsel :- Jag Narayan Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
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 and learned A.G.A.
It is contended by learned counsel for the appellants that according to the
prosecution version the gun shot was caused on the appellant Mahendra. The
appellants were on bail during the pendency of the trial, they have not
misused the liberty of bail.
Let the appellants Mahendra and Rahul convicted in S.T. No. 146 of 2008
under sections 452, 307, 504 IPC, P.S. Chhibramau District Kannauj 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