Court No. - 29 Case :- CRIMINAL APPEAL No. - 2011 of 2010 Petitioner :- Pawan Kumar Respondent :- State Of U.P. Petitioner Counsel :- Dheerendra Singh Respondent Counsel :- Govt. Advocate Hon'ble Ashwani Kumar Singh,J.
Admit.
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 20b
N.D.P.S.Act with two year’s R.I. and a fine of Rs.3000/-
It is submitted that the appellant is on interim bail. 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 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 :- 2.8.2010
kvg/-