Court No. - 43 Case :- CRIMINAL APPEAL No. - 590 of 2008 Petitioner :- Mahendra Pal Respondent :- State Of U.P. Petitioner Counsel :- Smt. Usha Srivastava,Arimardan Singh,J N Singh,Vinod Kumar Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
The learned counsel for the appellant and the learned A.G.A.
This appeal is admitted along with criminal appeal no. 546 of 2008, the
office has been directed to prepare the paper book also vide order dated
10.2.2009 in compliance of the order dated 10.7.2009, the office has
prepared the paper book. The hearing of the appeal is expedited, the same
shall be listed in the week commencing 23rd August,2010 for final
hearing before the appropriate bench.
The appellant has remained in jail for a period more than four years.
Let the appellant Mahendra Pal convicted in S.T. No. 745 of 1995 under
Sections 304-B,498-A,201 I.P.C. P.S. Kamalganj District Farrukhabad be
released on bail on his furnishing a personal bond and two heavy sureties
each in the like amount to the satisfaction of the Court concerned.
List in the week commending 23rd August, 2010 for final hearing before
the appropriate bench.
Order Date :- 6.7.2010
N.A.