Court No. - 43 Case :- CRIMINAL APPEAL No. - 3524 of 2010 Petitioner :- Puneet Chandra Respondent :- State Of U.P. Petitioner Counsel :- Saurabh Gour,A.B.L. Gour,C.B. Singhal Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Learned A.G.A.files written objection.
Heard learned counsel for the appellant, learned A.G.A.and perused the lower
court record.
It is contended by learned counsel for the appellant that due to mental
disturbance, the appellant caused injuries on the person of his wife, she
sustained the injuries, the injuries were not dangerous to life, the sentence of
seven years has been awarded by the trial court, the appellant has remained in
jail for a period of four years and five months.
Let the appellant Puneet Chandra convicted in S.T. No. 165A/04 arising out
of case crime no. 1 of 2004, under sections 307, 498A I.P.C. and 3/4 D.P.Act,
P.S. Kotwali, District Bulandshahar 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 :- 12.7.2010
Su