Allahabad High Court High Court

Ram Kavilas Ojha vs State Of U.P. on 8 January, 2010

Allahabad High Court
Ram Kavilas Ojha vs State Of U.P. on 8 January, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 7213 of 2009

Petitioner :- Ram Kavilas Ojha
Respondent :- State Of U.P.
Petitioner Counsel :- D.P. Mishra,Manoj Srivastava
Respondent Counsel :- Govt. Advocate,Shamsul Islam

Hon'ble Vinod Prasad,J.

Heard the learned counsel for the appellant and learned AGA.

The appellant has been convicted in S.T. No. 126 of 2001 for the offences
under sections 147, 148, 307, 504 IPC and the maximum sentence awarded to
him is 10 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 appellant and suspension of sentence under section
389 Cr.P.C. it is submitted by the counsel for the appellant that the appellant
was on bail during the trial and he has not misused the liberty of bail. He
further contended that the appeal is not likely to be heard in near future. He
further contends that so far as appellant Ram Kavilas Ojha, Yogendra Ojha,
Manoj Kumar Ojha and Anil Kumar are concerned, the only role assigned to
them is exhortation only.

Learned AGA could dispute the said fact.

Without expressing any opinion on the merit, let the appellant Ram Kavilas
Ojha be released on bail on his 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.

Appellant is allowed one month time to deposit half of the amount of fine
awarded to him. Rest half of the amount of fine shall remain stayed during the
pendent elite of this appeal in this court.

Order Date :- 8.1.2010Gss