Allahabad High Court High Court

Pappu @ Uma Shanker vs State Of U.P. on 4 August, 2010

Allahabad High Court
Pappu @ Uma Shanker vs State Of U.P. on 4 August, 2010
Court No. - 43

Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 5018 of 2010

Petitioner :- Pappu @ Uma Shanker
Respondent :- State Of U.P.
Petitioner Counsel :- Onkar Nath
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 Nos. 5017 of 2010 & 5018 of 2010.
Summon the trial court record at an early date.
Order Date :-4.8.2010
Su

( order on Crl. Misc. Bail Application No. 219518 of 2010)
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 two years 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. The appellant is on interim bail. He has deposited the
amount of fine.

Let the appellant Pappu alias Rajendra convicted in S.T. No. 367 of
2008 arising out of Case Crime No.256 of 2007 under section 25
Arms Act, Police Station Gangiri, District Aligarh 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.
Order Date :- 4.8.2010
Su