Court No. - 16 Case :- CRIMINAL REVISION No. - 5639 of 2009 Petitioner :- Mohd. Haneef Respondent :- State Of U.P. Petitioner Counsel :- Anil Kumar Sharma Respondent Counsel :- Govt. Advocate Hon'ble Bala Krishna Narayana,J.
Heard learned counsel for the revisionist and learned A.G.A. for the State.
This application in revision has been filed by the revisionist Mohd. Haneef
against the Judgement and order of conviction dated 15.12.2009 passed by
learned Additional Sessions Judge, Court No.4, Etawah in Criminal Appeal
No. 49 of 2007 sentencing the him for rigorous imprisonment of one and a
half years under Section 279, 337, 338 and 304-A I.P.C., P.S. Ekdil, District
Etawah,
Admit on the question of sentence only.
Summon the lower Court record within a period of six weeks.
List thereafter.
Without expressing any opinion on merits of the case and considering the
facts and circumstances of the case, let the revisionist Mohd. Haneef S/o
Mohd. Kallu 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
below in Criminal Appeal No. 49 of 2007 under Sections 279, 337, 338 and
304-A I.P.C. P.S. Ekdil, District Etawah.
Order Date :- 8.1.2010
YK