Allahabad High Court High Court

Ram Sewak @ Pappu Lodh vs State Of U.P., on 2 April, 2010

Allahabad High Court
Ram Sewak @ Pappu Lodh vs State Of U.P., on 2 April, 2010
Court No. - 18

Case :- CRIMINAL APPEAL No. - 898 of 2010

Petitioner :- Ram Sewak @ Pappu Lodh
Respondent :- State Of U.P.,
Petitioner Counsel :- S.P. Pandey,Shiv Kr. Yadav
Respondent Counsel :- G.A.

Hon'ble S.N.H. Zaidi,J.

Heard.

Admit.

The appellant has been convicted and sentenced to seven
years R.I. and fine of Rs.2500/- under section 376 and 506
I.P.C. and sentence of lesser period and fine under section
506 I.P.C.

Learned A.G.A. prays for and is allowed time to file
objection in writing against the prayer of bail of the appellant
during the pendency of appeal.

Record of the lower court be called for.

List after a month.

Order Date :- 2.4.2010
ank