Allahabad High Court High Court

Narendra Singh @ Shukla Singh vs State Of U.P. on 28 June, 2010

Allahabad High Court
Narendra Singh @ Shukla Singh vs State Of U.P. on 28 June, 2010
Court No. - 18

Case :- CRIMINAL APPEAL No. - 1689 of 2010

Petitioner :- Narendra Singh @ Shukla Singh
Respondent :- State Of U.P.
Petitioner Counsel :- M.L. Syal,Shashi Kiran Arya
Respondent Counsel :- Govt. Advocate

Hon'ble S.N.H. Zaidi,J.

Heard.

Appeal is admitted.

Notice has been accepted by the learned A.G.A. on behalf of the
State.

The Appellant has been convicted and sentenced under sections
323, 504 I.P.C. and section 3(1)(X) SC/ST Act with the
maximum sentence of two years R.I. and fine of Rs. 500/- under
section 3(1)(X) SC/ST Act.

It is contended that the appellant is on interim bail under section
389(3) Cr.P.C.

Considering the above circumstance and nature of case, the
appellant is admitted to bail during the pendency of the appeal.

Let appellant Narendra Singh @ Shukla Singh convicted and
sentenced on 20.5.2010 in S.T.406/1998 by the Special Judge,
SC/ST Act (P.A.) Act/F.T.C. No. 6, Hardoi, be enlarged on bail on
his executing personal bond and furnishing two sureties each in the
like amount to the satisfaction of the court concerned. Bail
application stands disposed of.

List on its turn.

Order Date :- 28.6.2010
Muk

Hon’ble S.N.H. Zaidi, J.

Application is disposed of vide my order of date passed on memo
of the appeal.

Order Date :- 28.6.2010
Muk