Allahabad High Court High Court

Ram Dev Yadav & Others vs State Of U.P. on 2 August, 2010

Allahabad High Court
Ram Dev Yadav & Others vs State Of U.P. on 2 August, 2010
Court No. - 43

Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 4938 of 2010

Petitioner :- Ram Dev Yadav & Others
Respondent :- State Of U.P.
Petitioner Counsel :- O.N. Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

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

Admit.

Issued notice.

Summon the trial court record at an early date.

Order Date :- 2.8.2010
RPD

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 maximum sentence
of three years has been awarded by the trial court. The appellants are on
interim bail, they were on bail during the pendency of the trial, they have not
misused the liberty of bail.

Let the appellants ram Dev Yadav, Jag Mohan, Bash Raj and Surya Bhan
convicted in S.T. No. 625 of 2001 under sections 147, 148, 323, 149, 352,
149, 325, 149, 452, 504, 506 IPC and section 3(1)X SC/ST Act, P.S.
Ataraulia District Azamgarh be released on bail on their furnishing a personal
bonds and two sureties each in the like amount to the satisfaction of the court
concerned.

The realization of fine awarded by the trial court shall remain stayed during
the pendency of the appeal.

Order Date :- 2.8.2010
RPD