Court No. - 43 Case :- CRIMINAL APPEAL No. - 4240 of 2010 Petitioner :- Naushad & Others Respondent :- State Of U.P. Petitioner Counsel :- Apul Misra,P.N. Misra Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the appellants and the learned A.G.A. and Sri
Mahipal Singh, learned counsel for the complain
Admit.
Issue notice.
Summon the lower court record at an early date.
Dated 2.7.2010
NA
(Order on the bail application)
Hon’ble Ravindra Singh,J.
Heard learned counsel for the appellants and the learned A.G.A. and Sri
Mahipal Singh, learned counsel for the complain.
It is contended by learned counsel for the appellants that according to the
prosecuting version injuries were caused by the lalthi and knife blow
consequently three persons sustained injuries, the injured has sustained
incised wound and abrasion, only one injured has sustained grievous injury, it
has not been specified as to whose below caused the grievous injury. The
appellants were on bail during the pendency of the trial, they have not
misused the liberty of bail.
Let the appellants Naushad, Dilshad, Warjish and Sukha convicted in S.T. No.
65 of 2008 under Sections 1307/34 I.P.C. P.S. Kiratpur District Bijnor be
released on bail on their 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.
Order Date :- 2.7.2010
N.A.