Allahabad High Court
Pappu Alias Suresh And Another vs State Of U.P. on 11 January, 2010
Court No. - 50 Case :- CRIMINAL REVISION No. - 90 of 2010 Petitioner :- Pappu Alias Suresh And Another Respondent :- State Of U.P. Petitioner Counsel :- Anupam Tripati Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastav, J.
Heard.
Admit.
Considering facts and circumstances of the case, let revisionists
Pappu @ Suresh and Shripal Suresh sons of Dori Lal who have
been convicted in criminal appeal no.10 of 2009 arising out of case
no.315 of 1997 under Sections 323/34, 325/34, 504 I.P.C. Police
Station Katra, District Shahjahanpur, be released on bail on their
executing a personal bond and furnishing two sureties each in the
like amount to the satisfaction of the court concerned.
Order Date :- 11.1.2010
rkg