Court No. - 43 Case :- CRIMINAL APPEAL No. - 1778 of 2010 Petitioner :- Anil @ Guddu Respondent :- State Of U.P. Petitioner Counsel :- Mazhar Ullah Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the appellants and the learned A.G.A.
Admit.
The appellant has been convicted in the S.T. No. 99 of 2006 for offences
under sections 323, 325 I.P.C. and the maximum sentence awarded to him is 7
years 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 victim had
wandered to many places with the appellant and subsequently, made false
statement and implicated the appellant in a false charge. It is further submitted
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.
Learned AGA could not dispute the said fact.
Without expressing any opinion on merit, let the appellant Smt. Manju Devi
be enlarged on bail on her furnishing a personal bond of Rs. 1 lac with two
sureties in the like amount to the satisfaction of trial Judge concerned in the
aforesaid sessions trial. As soon as bail bonds and surety bonds are furnished,
photocopy of the same are directed to be transmitted to this Court forthwith
by C.J.M. concerned to be kept on the record of this appeal.
The appellant is allowed one month time to deposit entire amount of fine
awarded on him.
Order Date :- 10.5.2010
Gss