Allahabad High Court High Court

Shankar Lal And Others vs State Of U.P. on 6 August, 2010

Allahabad High Court
Shankar Lal And Others vs State Of U.P. on 6 August, 2010
Court No. - 43

Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 5095 of 2010

Petitioner :- Shankar Lal And Others
Respondent :- State Of U.P.
Petitioner Counsel :- Abhijit Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

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

Admit.

Issue notice.

Summon the trial court record at an early date.

Order Date :- 6.8.2010
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 under section 506 I.P.C. The appellants are
on interim bail. The appellants weres on bail during the pendency of the trial,
they have not misused the liberty of bail.

Let the appellants Chankar Lal, Ram Bilas and Ashok Kumar convicted in
S.T. No. 595 of 2007, under section , 506 IPC, P.S. Bewar District Mainpuri
be released on bail on their 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 this appeal.
T

Order Date :- 6.8.2010
RPD