Court No. - 49 Case :- CRIMINAL APPEAL No. - 4333 of 2010 Petitioner :- Veer Bahadur Respondent :- State Of U.P. Petitioner Counsel :- Anand Kumar Tiwari Respondent Counsel :- Govt. Advocate Hon'ble Bala Krishna Narayana,J.
Heard learned counsel for the appellant and learned AGA.
The present criminal appeal has been filed against the judgment and order of
conviction dated 30.6.2010 passed by learned Additional District & Sessions
Judge, F.T.C. No. 6, Ghaziabad in S.T. No. 1001 of 2007, (State Vs. Veer
Bahadur) convicting the appellant in Case Crime No. 97 of 2007 under
Section 8/20 NDPS Act and sentencing him to undergo rigorous
imprisonment of 7 years along with a fine of Rs.14,000/- and in default in
payment of fine to undergo further simple imprisonment of seven months.
Admit.
Summon the Lower Court records.
List this case on 26.8.2010 for consideration of prayer for bail.
In the meantime, learned AGA may file objection, if any.
Order Date :- 7.7.2010
Pk