Allahabad High Court High Court

Munnoo Gupta vs State Of U.P. on 4 January, 2010

Allahabad High Court
Munnoo Gupta vs State Of U.P. on 4 January, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 7629 of 2009

Petitioner :- Munnoo Gupta
Respondent :- State Of U.P.
Petitioner Counsel :- D.K. Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Learned AGA has filed objection, the same is taken on record.

Heard learned counsel for the appellant and learned AGA in opposition.

Admit.

The appellant has been convicted in Sessions Trial No.503A of 2008 arising
out of Case Crime No. Nil of 2006, State Vs. Munnoo Gupta registered at P.S.
Maharajganj, District Jaunpur.

Learned counsel for the appellant contended that the appellant did not have
any criminal history and the sentence of 10 years R.I. is too excessive. He
further contended that appellant is in jail since 20.11.2009 and the appeal is
not likely to be heard in near future.

Learned AGA could not dispute the said fact.

Let the appellant Munnoo Gupta be enlarged on bail on his furnishing a
personal bond of Rs. 2 lac with two sureties each in the like amount to the
satisfaction of trial Judge concerned in the above sessions trial for above
offence. As soon as personal and surety bonds are furnished, photocopies of
the same are directed to be transmitted to this Court forthwith by trial Judge,
to be kept on the record of this appeal.

The appellant is allowed one month time to deposit half of the amount of fine
awarded to him. Rest half of the amount of fine shall remain stayed during the
pendency of this appeal in this Court.

Order Date :- 4.1.2010

Rk