Allahabad High Court High Court

Surendra Nath Verma vs State Of U.P. on 25 June, 2010

Allahabad High Court
Surendra Nath Verma vs State Of U.P. on 25 June, 2010
Court No. - 39

Case :- CRIMINAL APPEAL No. - 2605 of 2009

Petitioner :- Surendra Nath Verma
Respondent :- State Of U.P.
Petitioner Counsel :- Ashwini Kumar Awasthi,Manish Tiwary
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant and learned A.G.A. for the
State and perused the record.

Learned counsel for the applicant submitted that the applicant is a
Government Servant who is under suspension in departmental
proceeding. Learned counsel for the applicant further submitted
that the Division Bench of this Court observed that stay of the
effect and operation of judgment and order will not amount to stay
of the conviction of the applicant-appellant, hence the present
modification application has been moved. Operation of conviction
and sentence of the applicant be stayed during the pendency of the
appeal.

The last para of the order dated 07.5.2009 is modified as follows:-

The effect and operation of conviction and sentences of the
applicant by impugned judgment and order dated 21.4.2009 passed
by the Additional Sessions Judge/ Fast Track Court No.20,
Allahabad in S.T. No. 350/04 shall remain stayed during the
pendency of the appeal.

Order Date :- 25.6.2010
S.A.A.Rizvi