Court No. - 43 Case :- CRIMINAL APPEAL No. - 2977 of 2010 Petitioner :- Ram Ashish Singh Respondent :- State Of U.P. Petitioner Counsel :- Harindra 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. 150/1996 (State Vs. Indrasan Singh and others)
relating to crime no. 39/1996 for offences under section 323/34 I.P.C., P.S. Mohammadabad,
District Mau and the maximum sentence awarded to him is six months RI. The rest of the
sentences are lesser sentences and all the sentences have been ordered to run concurrently.
On the bail prayer of the appellant and suspension of sentence under Section 389 Cr.P.C. it is
submitted by the counsel for the appellant that the appellant was on bail during the trial and he
has not misused the liberty of bail. He further contended that the appeal is not likely to be heard
in near future and the appellant is on interim bail.
Learned AGA however endeavoured to support the judgment and refuted the arguments.
Looking to the above argument and 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 Ashish Singh be enlarged on bail on his furnishing a personal bond of
Rs. 2 lacs 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 entire amount of fine awarded to him.
Order Date :- 10.5.2010
AKG/-