Allahabad High Court High Court

Smt. Haseena Begum And Another vs State Of U.P. on 8 July, 2010

Allahabad High Court
Smt. Haseena Begum And Another vs State Of U.P. on 8 July, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 4359 of 2010

Petitioner :- Smt. Haseena Begum And Another
Respondent :- State Of U.P.
Petitioner Counsel :- G.P. Dikshit
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

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

Admit.

Issue notice.

Connect with Criminal Appeal No. 3602 of 2010.

Summon the trial court record at an early date.

Order Date :- 8.7.2010
RPD

Hon. Ravindra Singh, J.

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

It is contended by learned counsel for the appellants that only sentence of
three years has ben awarded by the trial court to the appellants for the offence
under section 363, 366 IPC. The appellants were on bail during the pendency
of the trial, they have not mis-used the liberty of bail. The co-accused
Fakhruddin and Imran have been released on bail by this court on 6.7.2010 in
Criminal Appeal No. 3602 of 2010.

Let the appellants Smt. Haseena Begum and Mohammad Salim convicted in
S.T. no. 426 of 2008 under Sections 363, 366, 376 I.P.C., P.S. Tirwan District
Kannauj be released on bail on their furnishing a personal bond and two
sureties each in the like amount to the satisfaction of the Court concerned.

The realization of the fine shall remain stayed during the pendency of the
appeal.

Order Date :- 8.7.2010
RPD