Allahabad High Court High Court

Ram Asrey & Ors. vs State Of U.P. on 26 July, 2010

Allahabad High Court
Ram Asrey & Ors. vs State Of U.P. on 26 July, 2010
Court No. - 5

Case :- CRIMINAL REVISION No. - 274 of 2010

Petitioner :- Ram Asrey & Ors.
Respondent :- State Of U.P.
Petitioner Counsel :- A.P. Singh Vishen
Respondent Counsel :- Govt. Advocate

Hon'ble Vedpal,J.

Heard the learned counsel for the revisionists and the learned AGA.

This criminal revision has been filed by the revisionists for setting aside the
impugned judgment and order dated 14.7.2010, passed by Additional
Sessions Judge, Court No. 5, Gonda in Criminal Appeal No. 36 of 2009 Ram
Asrey Singh and others Vs. State and order dated 18.8.2009 whereby the
judgement and order, passed by Judicial Magistrate, II, Gonda in Criminal
Case No. 909 of 2008 , convicting accused persons ( revisionists herein )
were confirmed.

Heard learned counsel for the revisionists as well as learned AGA and
perused the impugned orders, passed by the learned Additional Sessions
Judge, Gonda as well as Judicial Magistrate, II, Gonda.

The revision is admitted.

Let lower court record be summoned within fifteen days from the date of
service of requisition.

List immediately thereafter.

The revisionists are admitted to bail during the pendency of this revision on
furnishing by each of them a personal bond of Rs.15000/- with two sureties
each in the like amount to the satisfaction of the court concerned, provided
each of them deposits the amount of fine imposed on them.

Order Date :- 26.7.2010
Tripathi