Court No. - 43 Case :- CRIMINAL APPEAL No. - 3782 of 2010 Petitioner :- Umesh Singh Patel Respondent :- State Of U.P. Petitioner Counsel :- Manish Tiwary,Ashwini Kumar Awasthi Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
( orders on Bail Application No. 168282 of 2010)
Connect with Criminal Appeal No. 3781 of 2010.
Heard learned counsel for the appellant, learned A.G.A.and perused the
lower court record.
It is contended by learned counsel for the appellant that in the present
case, the appellant has been convicted for the offence under section
304-Part II read with 34 I.P.C. and sentenced for five years R.I. The
appellant is in jail since 20.2.2008. It is alleged that the incident has
taken place in a sudden quarrel. The appellant caused injuries on the
person of the deceased by using axe blows. The co-accused Manik
Chandra has been released on bail by another bench of this Court on
10.6.2010 in Criminal Appeal No. 3781 of 2010.The appellant was on
bail during pendency of the trial, he has not misused the liberty of bail.
Let the appellant Umesh Singh Patel convicted in S.T. No. 805 of
2008, Case Crime No. 20 of 2008, under section 304( ii) I.P.C., Police
Station Bara, District Allahabad 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 half of the amount of fine imposed upon the appellant by the trial
court shall remain stayed during pendency of the appeal, the half of the
amount of fine shall be deposited by the appellant within 30 days from
the date of his release from the jail. In default, the appellant shall be
taken into custody.
Order Date :- 22.7.2010
Su