Court No. - 43 Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 5000 of 2010 Petitioner :- Satya Kumar @ Satto Respondent :- State Of U.P. Petitioner Counsel :- Sanjeev Kumar Pandey Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the appellant and learned A.G.A.
Admit. Issue notice.
Summon the trial court record at an early date.
Order Date :- 4.8.2010
Su
( order on Bail Application No. 218620 of 2010)
Hon’ble Ravindra Singh,J.
Heard learned counsel for the appellant and learned A.G.A.
It is contended by learned counsel for the appellant that the appellant
has been convicted for the offence punishable under section 306 I.P.C.
for five years R.I. with a fine of Rs.3000/-. The evidence against the
appellant is not sufficient to establish the charge under section 306
I.P.C. The appellant was on bail during pendency of the trial, he has not
misused the liberty of bail.
Let the appellant Satya Kumar Satto convicted in S.T. No. 864 of
2005 , arising out of Case Crime No. 254 of 2005, under section 306
I.P.C., Police Station Kagaraul, District Agra be released on bail on his
furnishing a personal bond and two heavy sureties each in the like
amount to the satisfaction of the Court concerned.
The realization of fine shall remain stayed during the pendency of the
appeal.
Order Date :- 4.8.2010
Su