Allahabad High Court High Court

Manoj Vishwas vs State Of U.P. on 26 July, 2010

Allahabad High Court
Manoj Vishwas vs State Of U.P. on 26 July, 2010
Court No. - 43

Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 7837 of 2007

Petitioner :- Manoj Vishwas
Respondent :- State Of U.P.
Petitioner Counsel :- Dr. Arun Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the appellant, learned A.G.A. and perused
the trial court record.

It is contended by learned counsel for the appellant that in the
present case the maximum sentence of 7 years has been awarded by
the trial Court under Section 376 IPC. The appellant is in jail since
3.10.2003.

Let the appellant Manoj Vishwas convicted in S.T. No. 61 of 2004,
arising out case crime no. 254 of 2003, P.S. Madho Tanda, District-
Pilibhit 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.

The lower court record has been received, the hearing of the appeal
is expedited.

The office is directed to prepare the paper book of this case within
two months from today.

List   immediately   thereafter   for  final  hearing  before   the 
appropriate bench.

Order Date :- 26.7.2010
Ashish Tripathi