Allahabad High Court High Court

Radha Mohan & Others vs State Of U.P. on 11 August, 2010

Allahabad High Court
Radha Mohan & Others vs State Of U.P. on 11 August, 2010
Court No. - 43

Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 7566 of 2009

Petitioner :- Radha Mohan & Others
Respondent :- State Of U.P.
Petitioner Counsel :- Pradeep Verma
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Learned counsel for the appellants files supplementary affidavit.

Heard learned counsel for the appellants, learned A.G.A. and perused the
lower court record.

It is contended by learned counsel for the appellants that according to the
prosecution version the appellants caused injuries on the person of the injured
Hansraj, but injured Hansraj has not been examined by the trial court. The
appellants were on bail during the trial, they have not misused the liberty of
bail.

Let the appellants Radha Mohan, Satya Narayan and Madan Mohan convicted
in S.T. No. 129 of 2000, arising out of case crime no. 157 of 1999, under
Sections 323, 324, 307, 504, 506 IPC and 3(2)5 SC/ST Act, P.S. Bansdeeh,
District-Ballia be released on bail on his furnishing a personal bond and two
sureties each in the like amount to the satisfaction of the Court concerned.

The realization of half of the amount of the fine awarded by the trial Court
shall remain stayed, till the pendency of the appeal. The remaining half of the
amount of the fine shall be deposited by the appellant within a month from the
date of his release from the jail. In default of the payment, the appellant shall
be taken into custody.

Order Date :- 11.8.2010
Ashish Tripathi