Allahabad High Court High Court

Pratap Singh & Others vs State Of U.P. on 12 August, 2010

Allahabad High Court
Pratap Singh & Others vs State Of U.P. on 12 August, 2010
Court No. - 43

Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 5289 of 2010

Petitioner :- Pratap Singh & Others
Respondent :- State Of U.P.
Petitioner Counsel :- T.K. Tripathi,Vinod Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

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

Admit.

Issue notice.

Summon the lower court record at an early date.

Dated 12.8.2010

NA

(Order on the bail application no. 230587 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 maximum sentence
of three years has been awarded to the appellants, the appellants are on
interim bail, during the pendency of the trial the appellants were on bail, they
have not misused the liberty of bail.

Let the appellants Pratap Singh, Shiltu, Raj Bahadur and Jitendra convicted in
S.T. No. 36 of 2008 under Sections 323,324 and 504, and section 323/324
read with section 34 and 504 I.P.C. and section 3(1)(10) S.C./S.T. Act P.S.
Jalaun District Jalaun 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 :- 12.8.2010
N.A.