Citation : 2014 Latest Caselaw 2987 ALL
Judgement Date : 11 July, 2014
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 2 Case :- CRIMINAL APPEAL No. - 1483 of 2013 Appellant :- Kanhaiya Lal Respondent :- State Of U.P. Counsel for Appellant :- Vikas Shukla Counsel for Respondent :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon'ble Ashwani Kumar Singh,J.
Heard learned counsel for the appellant, learned AGA for the State and perused the record.
Appellant Kanhaiya Lal was convicted in Sessions Trial No. 482/2008 arising out of case crime no. 128/2005 under Sections 272, 273, 304/34, 328 IPC & Sections 60, 64A of U.P. Excise Act, P.S. Bangermau, District Unnao.
It is submitted by the learned counsel for the appellant that it is a case of administering poison. It is submitted that it is not known who had prepared the intoxicating substance. The appeal is not likely to be heard in near future.
Considering the facts and circumstances of the case, I find it a fit case for bail.
Let the appellant be released on bail on his furnishing two sureties and a personal bond in the like amount to the satisfaction of court concerned.
Order Date :- 11.7.2014
psd
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!