Allahabad High Court High Court

Ram Ratan vs State Of U.P. on 16 June, 2010

Allahabad High Court
Ram Ratan vs State Of U.P. on 16 June, 2010
Court No. - 27

Case :- CRIMINAL APPEAL No. - 1298 of 2010

Petitioner :- Ram Ratan
Respondent :- State Of U.P.
Petitioner Counsel :- Nishit Upreti,Manoj Kumar Misra
Respondent Counsel :- Govt. Advocate

Hon'ble Devi Prasad Singh,J.

Hon’ble Yogendra Kumar Sangal,J.

The Co-accused has been granted bail by an order dated 27.04.2009. It is
admitted at bar the role of appellant Sri Ram Ratan as well as other co-
accused are the same.

Let the appellant Sri Ram Ratan son of Sri Soney Lal, resident of Dev Singh
Khera, Police Station Gosainganj, district Lucknow be released on bail in
Sessions Trial No. 389B of 2006 under Sections 147, 302/149 and 201/149
IPC P.S. Kakori, District Lucknow on furnishing two sureties and a personal
bond of each in the like amount to the satisfaction of court concerned.

The realisation of fine shall remain stayed provided the appellant to deposit
Rs.2000/- of the awarded fine.

Order Date :- 16.6.2010
Prajapati/KS