Allahabad High Court High Court

Raghuvir Singh vs State Of U.P. on 9 August, 2010

Allahabad High Court
Raghuvir Singh vs State Of U.P. on 9 August, 2010
Court No. - 43

Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 1790 of 2009

Petitioner :- Raghuvir Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Nrapendra Chaturvedi
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

learned A.G.A. files written objection.

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

Connect with Criminal Appeal No. 3500 of 2007.

It is contended by learned counsel for the appellant that according to the
prosecution version the appellant and co-accused Satyapa have caused injuries
by using the lathi blows and they have set fire chhappar of the informant. The
maximum sentence of five years has been awarded. The criminal case of the
co-accused Satyapal was separated, he was convicted in S.T. No. 487 of 2003,
under Sections 304, 308, 436, 427 IPC and he has been released on bail in
Criminal Appeal No. 3500 of 2007.

Considering the submission made by the learned counsel for the appellant
that the appellant is also entitled to get the benefit of the parity to co-accused
Satyapal are that the Satyapa be released on bail.

Let the appellant Raghuvir Singh convicted in S.T. No. 687A of 2003, arising
out of case crime no. 24 of 1999, under Sections 308, 437, 427 IPC, P.S.
Pachokhara, District-Firozabad 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 prayer for staying the realization of fine is refused, the appellant is
directed to deposit the amount of the fine imposed by the trial Court within a
month from today from the date of his release from the jail. In default of the
payment, the appellant shall be taken into custody.

Order Date :- 9.8.2010
Ashish Tripathi