Allahabad High Court High Court

Keshan vs State Of U.P. on 22 June, 2010

Allahabad High Court
Keshan vs State Of U.P. on 22 June, 2010
                                                                  Court No. 20

                       Criminal Appeal No. 1732 of 2010

              Keshan & Others                 ......... Appellants

                                   Versus

             The State of U.P.               ........ Opposite Party

Hon'ble Raj Mani Chauhan, J.

Heard learned counsel for the appellants on the point of admission

and perused the impugned judgment and order.

This criminal appeal has been filed by the accused-appellants against the

judgment and order dated 27.5.2010, passed by the learned Additional

Sessions Judge, Court No. 3, Sitapur in Sessions Trial No. 728/03 (crime no.

96/2001); State Versus Keshan & Others under Sections 323/34, 504, 506

IPC and 3 (1) X S.C./S.T. Act, Police Station Manpur, District Sitapur,

whereby the learned Additional Sessions Judge has held the accused-

appellants guilty under Sections 323/34, 504, 506 IPC and 3 (1) 10 S.C./S.T.

Act and has convicted and sentenced each of them to undergo different terms

of rigorous imprisonment. The maximum sentence awarded is of 2 years

under Section 3 (1) 10 S.C./S.T. Act and to pay a fine of Rs. 2000/- with

default stipulation.

Admit.

Heard learned counsel for the appellants, learned A.G.A on the prayer

for bail and perused the judgment and order of the trial court.

Learned counsel for the accused appellant submitted that the

maximum sentence awarded by the trial court to the accused-appellants is

two ears and they were on bail during trial and they did not mis-use the

liberty of bail granted to them during the trial. They are on interim bail

granted by the Trial Court. They, therefore, deserve to be released on bail

during pendency of appeal.

Learned A.G.A. opposed the prayer for bail.

Considered the submissions of the learned counsel for the appellants
and learned A.G.A. Keeping in view the totality of the facts and

circumstance of the case as well as the fact that the accused was on bail

during the trial and they did not misuse the liberty of bail granted to them

and they are on interim bail granted by the Trial Court, therefore, without

prejudice to the merits of the appeal, the accused-appellants Keshan, Vijay

and Chandrika may be released on bail during the pendency of the appeal.

Let the appellants Keshan, Vijay and Chandrika be released on bail in

aforesaid Sessions Trial number during pendency of the appeal on their

furnishing a personal bond with two sureties each in the like amount to the

satisfaction of the C.J.M. Concerned.

However, the fine is not stayed and the same be deposited by the

appellants, if not already deposited, within 30 days from today, failing which

this order of bail shall stand cancelled.

22.6.2010
Santosh/-