Court No. - 43 Case :- CRIMINAL APPEAL No. - 3859 of 2006 Petitioner :- Santosh Singh Respondent :- State Of U.P. Petitioner Counsel :- Ram Babu Sharma,D.N. Wali Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the appellant and the learned A.G.A.
It is contended by learned counsel for the appellant that the appellant is in jail
after his conviction from 13.7.2006 and the maximum sentence which has
been abode is 10 years R.I. He further contended that the appeal is not likely
to be taken in near future and taking under incarceration, he has already
served five and half years R.I.
Learned AGA could not dispute the said fact.
Looking to the period of detention and the fact that the appeal is not likely to
be heard in near future, I consider it appropriate to release the appellant
Santosh Singh on a short term parole.
Let the applicant Santosh Singh involved in S.T. No. 53/2004, under Section3
304-B, 201, 498-A I.P.C. be released on short term parole starting from 18th
January, 2010 on his furnishing a personal bond of Rs. 2 lac and two solvent
sureties each in the like amount to the satisfaction of Court concerned.
Both the sureties will be his near kith and kins. His parole will lapse on
18.3.2010, on which date appellant is directed to surrender.
This matter will come up on 19.3.2010, on which date, learned counsel for the
appellant will file surrender certificate of the appellant Santosh Singh.
Order Date :- 6.1.2010
AKG/-