Court No. - 43 Case :- CRIMINAL APPEAL No. - 1787 of 2010 Petitioner :- Ram Naresh Shakya Respondent :- State Of U.P. Petitioner Counsel :- Ajendra Kumar,Dwijendra Prasad Respondent Counsel :- Govt. Advocate Hon'ble Ashok Kumar Roopanwal,J.
Heard Mr. Ajendra Kumar, learned counsel for the appellant, learned
AGA and perused the record.
Admit.
Summon the lower court record.
Request has been made by Mr. Kumar for enlarging the appellant on
bail.
Considering the quantum of sentence awarded by the trial court and
also considering the fact that the appellant was on interim bail, I do feel
that it is a case fit for the grant of bail.
The appellant Ram Naresh Shakya is admitted to bail during the
pendency of the appeal in S.T. No.1027/08, case crime no.140/08,
under Section 25 Arms Act, P.S. Sakit, District Etah on his executing a
personal bond of Rs.20,000/- with two sureties each of the like amount
to the satisfaction of the court concerned. It is further directed that
during the pendency of this appeal the execution of the sentence shall
remain suspended.
Order Date :- 2.4.2010
T. Sinha