Court No. - 47 Case :- CRIMINAL APPEAL No. - 3901 of 2010 Petitioner :- Triloki Nath Tiwari & Others Respondent :- State Of U.P. Petitioner Counsel :- Ram Milan Mishra Respondent Counsel :- Govt. Advocate Hon'ble Naheed Ara Moonis,J.
Heard Sri H.P. Singh learned counsel for the appellants and the learned
Additional Government Advocate.
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 appellants Triloki Nath Tiwari,
Kamlesh Tiwari, Vinod Kumar Tiwari, Yogesh Kumar Tiwari, Virendra and
Sanjay convicted and sentenced in Session Trial No. 09 of 2004 arising out of
case crime No. 309 of 1999 under Sections 147, 148, 308, 323, 504 and 506
IPC , P.S. Sujanganj, District Jaunpur 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.
Order Date :- 17.6.2010
prabhat