Allahabad High Court High Court

Ram Jeet vs State Of U.P. on 11 January, 2010

Allahabad High Court
Ram Jeet vs State Of U.P. on 11 January, 2010
Court No. - 28

Case :- CRIMINAL APPEAL No. - 48 of 2010

Petitioner :- Ram Jeet
Respondent :- State Of U.P.
Petitioner Counsel :- Santosh Kumar Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Alok K. Singh,J.

Heard.

Admit.

Call for the lower court record and list for hearing on its turn when the
record is received.

Heard the learned counsel for the appellant and learned A.G.A. on the
prayer for bail and perused the record.

The appellant has been convicted in S.T. No. 49 of 2008 and sentenced
as under:–

(1) Under Section 308 I.P.C. — Four years’ R.I. with a fine of Rs.500/-.
It is submitted that the severity of punishment and nature of accusation
are not much and grave. It is also submitted that during trial he was on
bail which he never misused and there is no likelihood of his
committing any crime if he is enlarged on bail in the present case. 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, let the appellant (Ram Jeet) be enlarged on bail
on his furnishing a personal bond and two sureties in the like amount to
the satisfaction of the Magistrate/court concerned.
The amount of fine is not stayed. Let the same be deposited, if not
already deposited within three weeks from the date of his release.
In view of the above, the period of imprisonment shall remain
suspended during the pendency of this appeal.
Order Date :- 11.1.2010
PAL/