Allahabad High Court High Court

Anar Kaur vs State Of U.P. on 21 January, 2010

Allahabad High Court
Anar Kaur vs State Of U.P. on 21 January, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 238 of 2010

Petitioner :- Anar Kaur
Respondent :- State Of U.P.
Petitioner Counsel :- Prakash Chandra Srivastav,M.K. Srivastava,Pankaj Srivastava,R.K.S.
Nishit
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the appellant and the learned A.G.A.

Admit.

Summon the trial court record.

The appellant has been convicted in S.T. No. 631/2003 (State Vs. Anar Kaur) vide order dated
19.12.2009 passed by Additional Sessions Judge/Fast Track Court No. 1, Aligarh for offences
under section 306 I.P.C. and the maximum sentence awarded to her is 3 years RI. The rest of
the sentences are lesser sentences and all the sentences have been ordered to run concurrently.
On the bail prayer of the appellant and suspension of sentence under Section 389 Cr.P.C. it is
submitted by the counsel for the appellant that the appellant was on bail during the trial and she
has not misused the liberty of bail. He further contended that the appeal is not likely to be heard
in near future and the appellant is on interim bail.

Learned AGA could not dispute the said fact.

Without expressing any opinion on merit, let the appellant Anar Kaur be enlarged on bail on
her furnishing a personal bond of Rs. 1 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 concerned 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 her.
Rest half of the amount of fine shall remain stayed during the pendency of this appeal in this
court.

Order Date :- 21.1.2010
AKG/-