Court No. - 50 Case :- CRIMINAL REVISION No. - 2978 of 2010 Petitioner :- Ram Awadh Respondent :- State Of U.P. Petitioner Counsel :- Ashok Kumar Srivastava,Salma Bano Respondent Counsel :- Govt. Advocate Hon'ble S.C. Agarwal,J.
Notice on behalf of respondent has been accepted by learned
A.G.A.
Counter affidavit be filed within four weeks.
Summon the record of both the courts below.
Learned counsel for the revisionist has prayed for enlarging the
revisionist on bail.
Let the revisionist Ram Awadh, convicted for the offence under
sections 323, 325 I.P.C. vide judgment and order dated 24.9.2007
passed by C.J.M., Sonebhadra in criminal case no.443 of 2003, as
modified by judgment and order dated 26.7.2010 passed by I
Additional Sessions Judge, Sonebhadra in criminal appeal no.19 of
2007, be released on bail on his executing a personal bond and
furnishing two sureties each in the like amount to the satisfaction
of the Magistrate concerned.
Order Date :- 3.8.2010
ss