Court No. - 43 Case :- CRIMINAL APPEAL No. - 466 of 2010 Petitioner :- Prem Pal Singh & Another Respondent :- State Of U.P. Petitioner Counsel :- Govind Saran Hajela Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Connect with Cr. Appeal No. 289/2010.
Heard the learned counsel for the appellants and learned AGA.
Admit.
Summon the trial court record.
The appellants have been convicted in S.T. No. 684 of 2003 for the offences
under section 307/34 IPC and the maximum sentence awarded to him is 7
years R.I. The rest of the sentences are lesser sentences and all the sentences
have been ordered to run concurrently.
On the bail prayer of the appellants and suspension of sentence under section
389 Cr.P.C. it is submitted by the counsel for the appellants that the appellants
were on bail during the trial and they have not misused the liberty of bail. He
further contended that the appeal is not likely to be heard in near future. He
further contended that the co accused has been granted bail by this bench.
Sri B.P. Varma, Sri Ratnesh Kumar Shukla, Sri Sunil Kumar Singh and
Learned AGA endeavour to support the impugned judgment of conviction.
Without expressing any opinion on the merit, let the appellants Prempal Singh
and Khem Singh be released on bail on their furnishing a personal bond of Rs.
1 lac with two sureties each in the like amount to the satisfaction of trial judge
concerned in the above Sessions Trial for above offence. As soon personal
and surety bonds are furnished, photocopies of the same are directed to be
transmitted to this court forthwith by trial judge concerned to be kept on the
record of this appeal.
Appellants are allowed one month time to deposit half of the amount of fine
awarded to them. Rest half of the amount of fine shall remain stayed pendent
elite of this appeal in this court.
Order Date :- 2.2.2010
Gss