1.....
Cr. A.No.2022 of 2006
07.02.2011
Shri Satyam Agrawal, Counsel for the appellant.
Shri P.K. Kaurav, learned Dy.A.G. for the
respondents.
I.A.21519/10 : For suspension of sentence and
release on bail of the appellant.
Learned counsel for the appellant submitted that
atpresent he is not pressing the application for
permanent bail and is praying that the appellant may be
released temporarily for the marriage of his daughter
Kanta which is scheduled for 9th of February,2011. It is
further submitted by Shri Agrawal that earlier the
appellant was released on parole and he surrendered
himself on due date and he has never misused the
liberty.
Learned counsel appearing for the respondents
submitted that though an invitation card has been filed
but atpresent there is not sufficient time to verify the
aforesaid fact and he is not in a position to deny the
factum of marriage of daughter of appellant. However,
it is submitted that in case of release of the appellant,
stringent conditions may be imposed.
Considering the peculiar facts of the case, we find
that the appellant is entitled for a temporary bail for a
period of one week from the date of his release by the
trial Court on following conditions :-
2…..
Cr. A.No.2022 of 2006
07.02.2011
1. The appellant to furnish two solvent sureties of
Rs.20,000/- each to the satisfaction of the trial
Court and a personal bond for the like amount.
2. On furnishing aforesaid, the trial Court shall
release the appellant on temporary bail for a
period of one week.
3. On the due date as may be fixed by the trial Court,
the appellant shall surrender himself before the
trial Court.
C.C. today.
(Krishn Kumar Lahoti) (Smt. Sushma Shrivastava)
JUDGE JUDGE
vj