Court No. - 47 Case :- CRIMINAL REVISION No. - 2341 of 2010 Petitioner :- Subhas And Others Respondent :- State Of U.P. Petitioner Counsel :- Chandra Shekhar Mishra Respondent Counsel :- Govt. Advocate Hon'ble Naheed Ara Moonis,J.
Heard the learned counsel for the applicants, learned A.G.A. and perused the
record.
Admit. Issue notice.
Summon the lower court record.
Having considered the submissions of the parties and without expressing any
opinion on the merits of the case, let the applicants Subhash Chandra, Niyaj
and Gayyur involved in Case Crime No. 220 of 1988, under Section 392, 411
I.P.C., P.S. Mandi, District Saharanpur be released on bail on their furnishing
a personal bond with two sureties each in the like amount to the satisfaction of
the court concerned.
Realization of fine against the applicants shall also remain stayed during the
pendency of this revision before this Court.
Order Date :- 14.6.2010
Manoj