Allahabad High Court High Court

Pappu And Another vs State Of U.P. on 6 August, 2010

Allahabad High Court
Pappu And Another vs State Of U.P. on 6 August, 2010
Court No. - 43

Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 5072 of 2010

Petitioner :- Pappu And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Ashish Srivastava,S.P. Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the appellants and the learned A.G.A.

Connect with criminal appeal no.5099 of 2010.

Admit.

Issue notice.

Summon the lower court record at an early date.

Dated 6.8.2010

NA

(Order on the bail application no. 222243 of 2010)

Hon’ble Ravindra Singh,J.

Heard learned counsel for the appellants and the learned A.G.A.

It is contended by learned counsel for the appellants that there was a cross
version of the alleged incident, from both the side F.I.R. has been registered,
both side have sustained injuries, both side have been convicted. The
appellants were on bail during the pendency of the trial, they have not
misused the liberty of bail.

Let the appellants Pappu, Pradeep convicted in S.T. No. 420 of 2008 under
Sections 307/34I.P.C. P.S. Fatehganj Ewst District Bareilly 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 :- 6.8.2010
N.A.