Allahabad High Court High Court

Turri @ Raj Kumar vs State Of U.P. on 10 August, 2010

Allahabad High Court
Turri @ Raj Kumar vs State Of U.P. on 10 August, 2010
Court No. - 20

Case :- CRIMINAL APPEAL DEFECTIVE No. - 2115 of 2010

Petitioner :- Turri @ Raj Kumar
Respondent :- State Of U.P.
Petitioner Counsel :- Anil Kumar Sharma
Respondent Counsel :- G.A.

Hon'ble Raj Mani Chauhan,J.

Heard learned counsel for the appellant on the point of admission of appeal.

This appeal has been preferred by the accused-appellant against the judgment
order dated 27.5.2010 passed by the learned Additional District Judge, Court
No. 7, Barabanki in Session Trial No. 334 of 2007 (Crime No. 27 of 2009);
State Vs. Lavkush and Others, under Sections 363, 366, 376 IPC, P.S.
Fatehpur, District Barabanki, whereby the learned Additional District Judge
held the accused-appellant guilty under Sections 363/149, 366/149, 376-G
IPC and sentenced to undergo different terms of rigorous imprisonment along
with fine with default stipulation. The maximum sentence awarded by the trial
court is 10 years under Section 376-G IPC.

The appeal involves arguable point of law.

Admit.

Summon the trial court’s record.

Learned A.G.A. may file objection on the prayer of bail within two weeks.

List just after receipt of trial court’s record on the prayer of bail.

Order Date :- 10.8.2010
Santosh/-