Court No. - 26 Case :- CRIMINAL APPEAL No. - 1975 of 2010 Petitioner :- Bechu Singh & Ors. Respondent :- State Of U.P. Petitioner Counsel :- Suresh Chandra Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Dharam Veer Sharma,J.
Heard learned counsel for the appellants, learned A.G.A. and perused the
record.
Admit.
Issue notice.
The instant criminal appeal has been preferred against the judgment and order
dated 22.07.2010 passed by Additional Sessions Judge/Special Judge
SC/ST(P.A) Act/FTC 1st Court Room No.10, Sultanpur in session
trial no.160/1997 (Case Crime no.82/1991 U/ss 323/34 IPC, 435/34 IPC r/w
Sec.3(2)(III) S.C./S.T. (P.A.) Act,336 IPC & 3(1)(X) SC/ST (PA) Act,
P.S.Kotwali Dehat, district Sultanpur.
It is said that the appellants are on interim bail and have not misused the
same.
It is also not disputed that it will take long time to conclude the appeal and the
appellants cannot be detained in Jail for indefinite period.
Considering the totality of the circumstance, during the pendency of this
appeal the execution of sentence passed against the appellants is suspended.
Let the appellants Bechu Singh, Virendra Bahadur Singh, Dal Singar Singh
and Jai Shankar Singh be relased on bail during the pendency of this appeal
on their furnishing a personal bond of Rs.25,000/- each 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
appellants from jail.
Order Date :- 28.7.2010
Irfan