Citation : 2023 Latest Caselaw 2733 UK
Judgement Date : 18 September, 2023
Office Notes,
reports, orders or
SL. proceedings or
Date COURT'S OR JUDGES'S ORDERS
No directions and
Registrar's order
with Signatures
CRLA No.627 of 2023
Hon'ble Pankaj Purohit, J.
Mr. Aditya Singh, learned counsel for the appellant.
2. Mr. K.S. Rawal, learned A.G.A for the State.
3. This is an appeal under Section 374 (2) Cr.P.C. against the judgment and order dated 15.07.2023, passed by IInd Additional Sessions Judge, Kashipur, Udham Singh Nagar, whereby the appellant has been convicted and sentenced as under:-
S. Conviction Sentence Fine Sentence in-
No. lieu of fine
1. 147 IPC One year Rs.5,000/- One month
R.I. additional
imprisonment
2. 148 IPC Two years Rs.5,000/- One month
R.I. additional
imprisonment
3. 506 IPC Two years Rs.5,000/- One month
R.I. additional
imprisonment
4. 307/149 Seven Rs.10,000/- Three months
IPC years R.I. additional
imprisonment
4. Admit the appeal.
5. Since L.C.R. in the connected appeals has already been received, there is no need to send for L.C.R.
6. Learned counsel for the State prays for and is granted two weeks' time for filing objection to the bail application moved by the appellant.
7. List this case on 20.10.2023.
(Pankaj Purohit, J.) 18.09.2023 SK
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!