Allahabad High Court High Court

Shivdatt vs State Of U.P. on 1 July, 2010

Allahabad High Court
Shivdatt vs State Of U.P. on 1 July, 2010
Court No. - 54

Case :- CRIMINAL APPEAL No. - 3505 of 2010

Petitioner :- Shivdatt
Respondent :- State Of U.P.
Petitioner Counsel :- Raghavendra Dwivedi,C.P. Garg
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Allowed.

In third line of fourth paragraph figure ‘1’ is substituted with figure ‘3’.

Last but one para starting with the words “Without expressing any
opinion………………….record of this appeal” is scoured out, as the same has
been wrongly transcribed unconnected with the present appeal and is
substituted with the following:-

“Without expressing any opinion on the merit, let the appellant Shivdatt be
enlarged on bail on his furnishing a personal bond of one lakh with two
solvent sureties each in the like amount to the satisfaction of trial judge
concerned in S.T. No. 63 of 2003, State Versus Shivdatt, u/s 323, 504 IPC and
section 3 (1) (10) SC/ST Act.”

As soon as bail bonds and surety bonds are furnished, the photocopy of the
same is directed to transmitted to this court forthwith by trial court concerned,
to be kept on the record of this appeal.

In second line of fourth para figure ‘506’ is deleted.

Order Date :- 1.7.2010
SKS/3505/10