Court No. - 26 Case :- CRIMINAL APPEAL No. - 1470 of 2010 Petitioner :- Manoj Respondent :- State Of U.P. Petitioner Counsel :- Nadeem Murtaza Respondent Counsel :- Govt.Advocate Hon'ble Dharam Veer Sharma,J.
Heard learned counsel for the appellant, learned A.G.A. and perused the
record.
No request has been made on behalf of the learned A.G.A. to obtain time to
file objection in this case.
It transpires that the appellant who is in jail is a practising lawyer and has
claimed that he has been implicated falsely in this case. It is further submitted
that no injury was sustained on the vital part of the body. He was on bail and
has not misused the same. It will take long time to conclude the matter,
accordingly he cannot be detained till the disposal of the appeal.
Considering the totality of the circumstances, during the pendency of this
appeal the execution of sentence passed against the appellant is suspended.
Let the appellant Manoj be released on bail during the pendency of this appeal
on his furnishing a personal bond of Rs. 50,000/- with two sureties each in the
like amount to the satisfaction of the Court/C.J.M.concerned. However, 20%
of fine shall be deposited within one month of the release of the appellant
from jail.
Order Date :- 28.7.2010
Irfan