Allahabad High Court High Court

Smt. Babli And Others vs State Of U.P. on 23 June, 2010

Allahabad High Court
Smt. Babli And Others vs State Of U.P. on 23 June, 2010
                                                                  Court No. 20

                     Criminal Appeal No. 1744 of 2010

               Smt. Babli & Others               ......... Appellants

                                     Versus

               The State of U.P.              ........ Opposite Party

Hon'ble Raj Mani Chauhan, J.

Heard learned counsel for the appellants on the point of admission

and perused the impugned judgment and order.

This criminal appeal has been filed by the accused-appellants against the

judgment and order dated 28.5.2010, passed by the learned Additional

District & Sessions Judge/FTC, Court No. 1, Raibareli in Sessions Trial No.

371 of 2008 (crime no. 295 of 1999); State Versus Smt. Babli & Others

under Sections 323, 504, 506 IPC, Police Station Sareni, District Raibareli,

whereby the learned Additional District & Sessions Judge has held the

accused-appellants guilty under Sections 323/34, 504, 506 IPC and has

convicted and sentenced each of them to undergo different terms of rigorous

imprisonment including fine. The maximum sentence awarded is of six

months under Section 506 IPC and to pay a fine of Rs. 500/- with default

stipulation.

Admit.

Heard learned counsel for the appellants, learned A.G.A on the prayer

for bail and perused the judgment and order of the trial court.

Learned counsel for the accused appellant submitted that the

maximum sentence awarded by the trial court to the accused-appellants is six

months and they were on bail during trial and they did not mis-use the liberty

of bail granted to them during the trial. They are on interim bail granted by

the Trial Court. They, therefore, deserve to be released on bail during

pendency of appeal.

Learned A.G.A. opposed the prayer for bail.

Considered the submissions of the learned counsel for the appellants
and learned A.G.A. Keeping in view the totality of the facts and

circumstance of the case as well as the fact that the accused was on bail

during the trial and they did not misuse the liberty of bail granted to them

and they are on interim bail granted by the Trial Court, therefore, without

prejudice to the merits of the appeal, the accused-appellants Smt. Babli, Sita

and Maya may be released on bail during the pendency of the appeal.

Let the appellants Smt. Babli, Sita and Maya be released on bail in

aforesaid Sessions Trial number during pendency of the appeal on their

furnishing a personal bond with two sureties each in the like amount to the

satisfaction of the C.J.M. Concerned.

However, the fine is not stayed and the same be deposited by the

appellants, if not already deposited, within 60 days from today, failing which

this order of bail shall stand cancelled.

23.6.2010
Santosh/-