Court No. - 43 Case :- CRIMINAL APPEAL No. - 4700 of 2010 Petitioner :- Rajendra Dixit & Another Respondent :- State Of U.P. Petitioner Counsel :- C.P. Singh Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the appellants and learned A.G.A.
Admit.
Issue notice.
Summon the trial court record at an early date.
Order Date :-22.7.2010
Su
(Orders on Bail Application No.201887 of 2010)
Hon’ble Ravindra Singh,J.
Heard learned counsel for the appellants and learned A.G.A.
It is contended by learned counsel for the appellants that in the present
case, the FIR has been lodged by appellant Rajendra Dixit against 2-3
unknown miscreants. The incident has taken place in the night of 5/6-
9.2005 at 12.15 O’clock, it is alleged that unknown miscreants
discharged the shots, which hit the injured, the medical aid was
provided by Rajendra Dixit, thereafer, the injured filed an affidavit
making allegation against the appellants after expiry of considerable
period. The appellants were on bail during the pendency of trial, they
did not misuse the liberty of bail.
Let the appellants Rajendra Dixit and Meghendra Shekhar convicted in
S.T. No. 180 of 2007 arising out of Case Crime No. 707 of 2005 ,
under section 307 I.P.C., P.S. Kotwali Chhibramau, District Kannauj be
released on bail on their 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 :- 22.7.2010
Su