Allahabad High Court High Court

Mewa Lal & Another vs State Of U.P. on 20 July, 2010

Allahabad High Court
Mewa Lal & Another vs State Of U.P. on 20 July, 2010
Court No. - 28

Case :- CRIMINAL APPEAL No. - 1905 of 2010

Petitioner :- Mewa Lal & Another
Respondent :- State Of U.P.
Petitioner Counsel :- Vineet Kumar Misra
Respondent Counsel :- Govt. Advocate

Hon'ble Shri Kant Tripathi,J.

Heard the learned counsel for the appellants and the learned AGA and
perused the record.

The appellants Mewa Lal and Manoj have preferred this appeal against the
judgment and order dated 7.7.2010 passed by the learned Additional Sessions
Judge, Fast Track Court No. 2, Hardoi, in S.T. No. 700 of 2006, whereby the
learned Additional Sessions Judge has convicted and sentenced each of the
appellants under sections 498A, 306 IPC, and the maximum sentence imposed
on each of them is of three year.

Admit.

Summon the lower court record.

It was submitted that the applicant is on interim bail and never abused the
same. It was also submitted that there is no prospect of the appeal being
heard in near future due to heavy dockets.

Keeping in view the entire facts and circumstances of the case and
submissions of the learned counsel for the appellants and the learned AGA,
the appellants Mewa Lal and Manoj are bailed out during the pendency of the
appeal, in Sessions Trial No. 700 of 2006, under sections 498A and 306 IPC,
P.S. Sandila, district Hardoi on their each furnishing a personal bond and two
sureties each in the like amount to the satisfaction of the court concerned.
The realisation of half of the fine shall remain stayed during pendency of the
appeal, provided the appellants deposit half of the fine within one month.
On acceptance of bail bonds and personal bond, the lower court shall transmit
photo state copies thereof to this Court for being kept on the record of this
appeal.

Let the paper books be prepared.

Order Date :- 20.7.2010
MTA