Allahabad High Court High Court

Sita Ram & Another vs State Of U.P. on 28 January, 2010

Allahabad High Court
Sita Ram & Another vs State Of U.P. on 28 January, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 374 of 2010

Petitioner :- Sita Ram & Another
Respondent :- State Of U.P.
Petitioner Counsel :- Sameer Jain
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard the learned counsel for the appellants and learned AGA.

Admit.

Summon the trial court record.

The appellants have been convicted in S.T. No. 102 of 2007 for the offences
under section 498-A, 304-B IPC and 3/4 D.P. Act and the maximum
sentence awarded to him is 1 year S.I.

On the bail prayer of the appellants and suspension of sentence under section
389 Cr.P.C. it is submitted by the counsel for the appellants that the appellants
were on bail during the trial and they have not misused the liberty of bail. He
further contended that the appeal is not likely to be heard in near future and
the appellants are on interim bail.

Learned AGA could not dispute the said fact.

Without expressing any opinion on the merit, let the appellants Sita Ram and
Smt. Bittan be released on bail on their 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.

Appellants are 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 :- 28.1.2010
Gss