Court No. - 5 Case :- CRIMINAL APPEAL No. - 3928 of 2010 Petitioner :- Smt. Kamna Devi & Others Respondent :- State Of U.P. Petitioner Counsel :- Ved Prakash Pandey Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the appellants and the learned A.G.A.
Admit.
Issue notice.
Summon the trial court record at an early date.
It is contended by learned counsel for the appellants that in the present case
the appellant have been acquitted for the offence punishable under section 304
I.P.C.but they have been convicted for the offence punishable under section
306 I.P.C. the maximum sentence of 5 years have been awarded to the
appellants, the appellants were on bail during the pendency of the trial, they
have not misused the liberty of bail.
Let the appellants Smt. Kamna Devi, Smt. Chhoti Lali and Jaiveer Singh
convicted in S.T. No. 532 of 2007 under Sections 306 I.P.C. P.S. Kant
District Shahjahanpur 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 fine shall remain stayed during the pendency of the appeal.
Order Date :- 18.6.2010
N.A.