Allahabad High Court High Court

Ram Manohar vs State Of U.P. on 28 January, 2010

Allahabad High Court
Ram Manohar vs State Of U.P. on 28 January, 2010
Court No. - 43
Case :- CRIMINAL APPEAL No. - 3350 of 2009
Petitioner :- Ram Manohar
Respondent :- State Of U.P.
Petitioner Counsel :- A.R. Yadav,Rakesh Prasad
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. 273 of 2004 vide order dated
22.5.2009 passed by Uppar District & Sessions Judge/ Fast Track Court, II,
Chitrakoot for offences under section 307 I.P.C. and the maximum sentence
awarded to him is seven years RI. The rest of the sentences are lesser
sentences and all the sentences have been ordered to run concurrently.
It is contended by learned counsel for the appellant that the injuries are on non
vital part of the body and the appellant is in jail since May, 2009.
Learned AGA however endeavoured to support the judgment and refuted the
arguments.

Looking to the period of detention and the fact that the appeal is not likely to
be heard in near future, I consider it appropriate to release the appellant on
bail.

Let the appellant- Ram Manohar be enlarged on bail on his 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 him. Rest half of the amount of fine shall remain stayed during the
pendency of this appeal in this court.

Order Date :- 28.1.2010
Salim