Allahabad High Court High Court

Ramnath Singh vs State Of U.P. on 25 January, 2010

Allahabad High Court
Ramnath Singh vs State Of U.P. on 25 January, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 6943 of 2009

Petitioner :- Ramnath Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Mohit Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard the learned counsel for the appellant and learned AGA.
The appellant has been convicted in S.T. No. 245 of 2007 for the offences
under section 307 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 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 the name of the appellant was disclosed very belatedly
and the evidence of charge of loot was not mentioned in the earliest version.
Learned AGA could not dispute the said fact.

Without expressing any opinion on the merit, let the appellant Ram Nath
Singh 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 :- 25.1.2010

Gss