Court No. - 43 Case :- CRIMINAL APPEAL No. - 6788 of 2008 Petitioner :- Baij Nath & Another Respondent :- State Of U.P. Petitioner Counsel :- R.B. Sahai,Amrish Sahai,Raja Singh,Vikas Tiwari Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the appellants and learned AGA on the bail prayer
of the appellants.
Learned counsel for the appellants submitted that the injuries sustained by the
victim were on non-vital part of the body, therefore, offence will not travel
beyond the scope of section 324 IPC. It is further contended that the appeal is
not likely to be heard in near future.
Without expressing any opinion on the merit of the case, I consider it
appropriate to release the appellants on bail during the pendency of this
appeal before this court.
Let the appellants Baij Nath and Ram Manohar be released on bail on their
furnishing a personal bond and two sureties each in the like amount to the
satisfaction of trial court concerned inS.T. No. 237/96, u/s 307/304 IPC P.S.
Bindaki, district Fatehpur, during the pendency of this appeal before this
court.
The appellants are allowed one month time to deposit entire amount of fine
awarded on them.
As soon as bail bonds and surety bonds are furnished, photocopies of the
same are directed to be transmitted to this Court forthwith by concerned Court
to be kept on the record of this appeal.
Order Date :- 11.1.2010
SKS/6788/08