Devendra Singh vs State Of U.P. on 4 August, 2010

0
10
Allahabad High Court
Devendra Singh vs State Of U.P. on 4 August, 2010
Court No. - 29

Case :- CRIMINAL APPEAL No. - 2046 of 2010

Petitioner :- Devendra Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Anil Kumar Sharma
Respondent Counsel :- Govt. Advocate

Hon'ble Ashwani Kumar Singh,J.

Admit.

Connect with Crl. Appeal No. 2013 of 2010.

Summon the lower court record and list for hearing.

Heard learned counsel for the appellant and learned A.G.A.
on the prayer for bail and for suspending the execution of
the sentence under appeal and also perused the record.

The appellant has been convicted and sentenced under
Section 8/22(B) N.D.P.S. Act with one year R.I. and a fine of
Rs. 10000/-

Submission of the learned counsel for the appellant is that
co-accused Chaman Singh has already been granted bail
vide Crl. Appeal No. 2013 of 2010. It is submitted that during
the trial the appellant was on bail which he never misused.
This appeal may take a couple of years or even more in its
final disposal whereas the speedy justice is a fundamental
right.

In view of the above, the execution of the sentence including
sentence of fine under appeal shall remain suspended till the
final disposal of the appeal.

Let the appellant Devendra Singh be released on bail on his
furnishing a personal bond and two sureties each in the like
amount to the satisfaction of the Magistrate/Court
concerned.

Order Date :- 4.8.2010
Kan

LEAVE A REPLY

Please enter your comment!
Please enter your name here