Allahabad High Court High Court

Neeraj Kumar Rai vs State Of U.P. on 12 August, 2010

Allahabad High Court
Neeraj Kumar Rai vs State Of U.P. on 12 August, 2010
Court No. - 43

Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 5301 of 2010

Petitioner :- Neeraj Kumar Rai
Respondent :- State Of U.P.
Petitioner Counsel :- Krishna Kant Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the appellant and learned A.G.A.
Admit. Issue notice.

Connect with Criminal Appeal No. 4832 of 2010.
Summon the trial court record at an early date.
Order Date :- 12.8.2010
Su

( order on Bail Application )
Hon’ble Ravindra Singh,J.

Heard learned counsel for the appellant and learned A.G.A.
It is contended by learned counsel for the appellant that the maximum
sentence of one year has been awarded by the trial court. The
appellant was on bail during pendency of the trial, he has not misused
the liberty of bail.

Let the appellant Neeraj Kumar Rai convicted in S.T. No. 76 of 2009
arising out of Case Crime No. 531-A/ 2007 under sections 323/34, 504,
506 304 I.P.C., Police Station Gyanpur, District Sant Ravidas Nagar,
Bhadohi 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.

The realization of fine shall remain stayed during the pendency of the
appeal
Order Date :- 12.8.2010
Su