Allahabad High Court High Court

Vivek Verma @ Dikku Verma & Another vs State Of U.P. on 23 June, 2010

Allahabad High Court
Vivek Verma @ Dikku Verma & Another vs State Of U.P. on 23 June, 2010
Court No. - 40

Case :- CRIMINAL APPEAL No. - 3974 of 2010

Petitioner :- Vivek Verma @ Dikku Verma & Another
Respondent :- State Of U.P.
Petitioner Counsel :- Aalok Kumar Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Virendra Singh,J.

Heard learned counsel for the appellants, learned AGA for the
State and perused the record.

Admit.

Lower court record be summoned.

Notice be issued returnable within one month for filing counter
affidavit if any.

Since the appellants and co-accused are already on bail for one
month from the date of conviction, let the bail order be continued
accordingly subject to furnishing the fresh bail bond on the same
conditions for this appeal. The lower court is directed to transmit
the bail papers with the record of the lower court.

During the pendency of this appeal, the operation of the order of
conviction and sentence shall remain stayed.

List thereafter in usual course.

Order Date :- 23.6.2010
Sazia