Allahabad High Court High Court

Badlu vs State Of U.P. on 29 July, 2010

Allahabad High Court
Badlu vs State Of U.P. on 29 July, 2010
Court No. - 26

Case :- CRIMINAL APPEAL No. - 1990 of 2010

Petitioner :- Badlu
Respondent :- State Of U.P.
Petitioner Counsel :- Nishant Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Dharam Veer Sharma,J.

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

Admit.

Issue notice.

The instant criminal appeal has been preferred against the judgment and order
dated 06.07.2010 passed by the Additional District & Sessions Judge/F.T.C.-
III district Rae Bareli in S.T.No.68 of 2009, u/ss 353,504,506 IPC and 3(1)
(X)of S.C.S.T Act, P.S.Salon, district Rae Bareli.

The appellant was on bail during trial. It is also not disputed that it will take
long time to conclude the appeal and the appellant cannot be detained for
indefinite period.

Considering the totality of the circumstances, during the pendency of this
appeal the execution of sentence passed against the appellant is suspended.

Let the appellant Badlu be released on bail during the pendency of this appeal
on his furnishing a personal bond of Rs.25,000/- and two sureties each in the
like amount to the satisfaction of the Court/C.J.M. concerned.

Order Date :- 29.7.2010
Irfan