Allahabad High Court High Court

Ramautar vs State Of U.P. on 3 August, 2010

Allahabad High Court
Ramautar vs State Of U.P. on 3 August, 2010
Court No. - 43

Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 457 of 2010

Petitioner :- Ramautar
Respondent :- State Of U.P.
Petitioner Counsel :- Tufail Hasan
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the appellant, learned A.G.A. and perused the trial
court record.

It is contended by learned counsel for the appellant that in the present case the
alleged kidnapped person P.W. 2, namely Sunil has been recovered and his
statement has been recorded. He has stated that he was kept in the hut of the
appellant Ramautar. The allegation of kidnapping is not against the appellant.
The appellant was on bail during the trial, he has not misused the liberty of
bail.

Let the appellant Ramautar convicted in S.T. No. 68 of 2001 arising out of
case crime no. 21 of 1999, under Section 368 IPC, P.S. Linepaar, District-
Firozabad be released on bail on his furnishing a personal bond and two
sureties each in the like amount to the satisfaction of the Court concerned.

The realization of fine shall remain stayed during the pendency of the appeal.

Order Date :- 3.8.2010
Ashish Tripathi