Court No. - 28 Case :- CRIMINAL APPEAL No. - 1651 of 2010 Petitioner :- Suraj Pal Singh Respondent :- State Of U.P. Petitioner Counsel :- Mansih Singh Chauhan Respondent Counsel :- Govt. Advocate Hon'ble Shri Kant Tripathi,J.
Heard learned counsel for the appellant and the learned A.G.A. and
perused the judgment and order.
The learned counsel for the appellant submitted that the appellant Suraj
Pal Singh has been assigned the role of exhortation with no other overt
act. It was also submitted that the appellant has been implicated in this
case on account of enmity. It was also submitted that the appellant was
on bail during the bail and never abused the same.
Keeping in view the entire facts and circumstances of the case and
submissions of the learned counsel for the appellant and the learned
AGA, the appellant Suraj Pal Singh involved in the session trial
no.254/2007 arising out of crime no.226/2006 under sections 307/34,
504 and 506 IPC, police station Makhi, district Unnao, is released on
bail during the pendency of the appeal, on his furnishing a personal
bond and two sureties each in the like amount to the satisfaction of the
court concerned.
On acceptance of bail bonds and personal bond, the lower court shall
transmit photo state copies thereof to this Court for being kept on the
record of this appeal.
List the appeal for final hearing in due course.
Order Date :- 21.7.2010
RKSh