Court No. - 43 Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 5309 of 2010 Petitioner :- Suresh Sonakiya Respondent :- State Of U.P. Petitioner Counsel :- Sudhir Shandilya Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the appellant and learned A.G.A.
Admit. Issue notice.
Connect with Criminal Appeal No. 5300 of 2010.
Summon the trial court record at an early date.
Order Date :- 12.8.2010
Su
( order on Bail Application )
Hon’ble Ravindra Singh,J.
Heard learned counsel for the appellant and learned A.G.A.
It is contended by learned counsel for the appellant that the maximum
sentence of one and a half year has been awarded by the trial court.
The appellant was on bail during pendency of the trial, he has not
misused the liberty of bail. The appellant is on interim bail.
Let the appellant Suresh Sonakiya convicted in S.T. No. 45 of 1999
arising out of Case Crime No. 259 of 1998 under section 411 I.P.C.,
Police Station Konch, District Jalaun be released on bail on his
furnishing a personal bond and two heavy 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 :- 12.8.2010
Su