Allahabad High Court High Court

Lakhan & Others vs State Of U.P. on 7 January, 2010

Allahabad High Court
Lakhan & Others vs State Of U.P. on 7 January, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 6562 of 2009

Petitioner :- Lakhan & Others
Respondent :- State Of U.P.
Petitioner Counsel :- Akhilesh Srivastava,A.P. Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard the learned counsel for the appellants and learned AGA.

The appellants have been convicted in S.T. No. 564 of 2006 for the offences
under sections 304-Part -B/34 308/34 and 504 IPC and the maximum sentence
awarded to him is 7 years R.I. The rest of the sentences are lesser sentences
and all the sentences have been ordered to run concurrently.
On the bail prayer of the appellants and suspension of sentence under section
389 Cr.P.C. it is submitted by the counsel for the appellants that the appellants
were on bail during the trial and they have not misused the liberty of bail. He
further contended that the appeal is not likely to be heard in near future. He
further contends that there was cross versions from the side of the appellant.
Shitla Prasad has sustained injury, even lacerated wound which has not been
explained at all. The trial judge wrongly disbelieved the version of the
accused appellant.

Learned AGA could dispute the said fact.

Without expressing any opinion on the merit, let the appellants Lakhan,
Sheetal, Prem Singh and Amar Pal be released on bail on their 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 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.

Appellants are 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
pendent elite of this appeal in this court.

Order Date :- 7.1.2010
Gss